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 20] [Entire Act]

State of Madhya Pradesh - Subsection

Section 20(2) in Right of children to Free and compulsory Education Rules, 2011

(2)The Minster in charge of the Department of School Education in the State Government shall be the ex-officer Chairperson of the Council. The Minster in charge of the Department of Tribal Welfare in the State Government shall be the ex-officer Co- Chairperson.