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 46] [Entire Act]

State of West Bengal - Subsection

Section 46(2) in The Burdwan University Act, 1981.

(2)to cause an enquiry to be made into the income, expenditure, properties, assets and liabilities of the University and of any college or institution maintained by or affiliated to the University.
(ii)The State Government shall, in every such case of inspection or enquiry, give previous notice to the University and if the inspection relates to a college, both to the University and the college affiliated to it, as the case may be, of its intention to cause such inspection or inquiry.