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 30] [Entire Act]

State of Madhya Pradesh - Subsection

Section 30(5) in The Rajiv Gandhi Proudyogiki Vishwavidyalaya Adhiniyam, 1998

(5)The Dean shall be the Chairman of the Faculty and shall be responsible for the due observances of the Statutes, the Ordinances and the Regulations relating to the Faculty and for the conduct and maintenance of standards of the teaching and research.