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] [Section 5] [Entire Act]

State of Maharashtra - Subsection

Section 5(3) in The Maharashtra Educational Institutions (Management) Act, 1976

(3)The members of the Committee shall hold office for a period of three years. The State Government may remove any member without assigning any reason. A person shall be eligible for reappointment.