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 Haryana - Subsection

Section 5(3) in Haryana Backward Classes (Reservation in Services and Admissions in Educational Institutions) Act, 2016

(3)The criteria fixed under sub-section (2) shall be reviewed every three years.