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 8] [Entire Act]

State of Karnataka - Subsection

Section 8(5) in Universities of Agricultural Sciences Act, 2009

(5)The State Government shall direct the Vice-Chancellor to initiate such action as has been directed by the Chancellor and the Government with respect to findings in the report of the enquiry and fix a time limit for such action.