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 26] [Entire Act]

State of Maharashtra - Subsection

Section 26(1) in The Maharashtra Agricultural Universities (Krishi Vidyapeeths) Act, 1983

(1)[The Students' Welfare Officer] [These words were substituted for the words 'The Director of Students' Welfare' by Maharashtra 14 of 2003 Section 7(a) (w.e.f. 3.3.2003).] of each University shall be a whole-time salaried officer of the University and shall be appointed by the Vice-Chancellor on the recommendation of [the Recruitment Board] [These words were substituted for the words 'the Selection Committee' by Maharashtra 32 of 2013, Section 8, (w.e.f. 25-10-2013).] constituted in accordance with the provisions of the Statutes made in that behalf.