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 2] [Section 8(2)] [Section 8] [Entire Act] State of Gujarat - Subsection Section 8(2)(b) in Gujarat Self financed Schools (Regulation of Fees) Act, 2017 (b)verify whether the fee proposed by the self financed school is justified and whether it amounts to profiteering or charging of exorbitant fee;