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 20] [Entire Act]

State of Nagaland - Subsection

Section 20(2) in The Nagaland University Act, 1989

(2)Subject to the provisions of this Act, the Court shall have the following powers and functions, namely :
(a)to review, from time to time the broad policies and programmes of the University and to suggest measures for the improvement and development of the University ;
(b)to consider and pass resolutions on the annual report and the annual accounts of the University and the audit report on such accounts ;
(c)to advise the Visitor in respect of any matter which may be referred to it for advice ; and
(d)to perform such other functions as may be prescribed by the Statutes.