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 1] [Section 24] [Entire Act]

State of Rajasthan - Subsection

Section 24(1) in The Jai Narain Vyas University Jodhpur Act, 1962

(1)Ordinances shall be made by the Syndicate, but no such Ordinance shall take effect until it has been approved by the Chancellor [x x x] [Omitted by Rajasthan 1 of 1992, w.e.f. 3.3.1992.]:Provided that no Ordinance concerning admission to the University or to its examinations, courses of study, schemes of examination, attendance and appointment of examiners shall be considered unless a draft of such Ordinance has been proposed by the Academic Council.