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 23] [Entire Act]

State of Maharashtra - Subsection

Section 23(3) in Maharashtra Secondary and Higher Secondary Education Boards Act, 1965

(3)Each Divisional Board shall appoint Committees designated as follows: ––
(a)Standing Committee.
***
(d)Examination Committee.