Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 38(2)] [Section 38] [Entire Act] Union of India - Subsection Section 38(2)(q) in The Right of Children to Free and Compulsory Education Act, 2009 (q)the allowances and other terms and conditions of appointment of Members of the National Advisory Council under sub-section (3) of section 33;