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 26] [Entire Act]

State of Assam - Subsection

Section 26(ii) in Gauhati University Loans and Advances Rules, 1959

(ii)No advance shall be paid unless an agreement is executed agreeing to create a first charge in favour of the University on the car to be purchased.