Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Maharashtra - Section

Section 4 in The Maharashtra Borstal Schools Act, 1929

4. Establishment of Borstal schools.

(1)For the purposes of this Act the [ [State] [The words 'Provincial Government' were substituted for the words 'Governor in Council' by the Adaptation of Indian Laws Order in Council.] Government] may establish one or more Borstal schools.[1A) For every Borstal School, there shall be a Principal and such other officers and servants as the State Government thinks necessary.] [Sub-section (1A) was inserted by Maharashtra 21 of 1960, Section 7.]
(2)For every Borstal school, a visiting committee shall be appointed in such manner as may be prescribed.