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 3] [Entire Act]

NCT Delhi - Subsection

Section 3(2) in Indraprastha Institute of Information Technology Delhi Act, 2007

(2)The Institute shall be a bod corporate with the name aforesaid having perpetual succession and a common seal with power, subject, to the provisions of this Act, to acquire, hold and dispose of property and to contract, and may by the said name sue or be sued.