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 27(3)] [Section 27] [Entire Act]

Union of India - Subsection

Section 27(3)(a) in The Right of Children to Free and Compulsory Education Rules, 2010

(a)a chairperson who is a person of high academic repute or has been a High Court Judge or has done outstanding work for promoting the rights of children; and