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] [Entire Act]

State of Punjab - Section

Section 27 in The Rajiv Gandhi National University of Law, Punjab Act, 2006

27. Other officers and employees.

(1)Subject to the regulations made under this Act, every officer or employee of the University shall be appointed in accordance with a written contract, which shall be lodged with the University and a copy thereof shall be furnished to the officer or employee concerned.
(2)Any dispute arising out of a contract between the University and any of its officers or employees shall, at the request of the officer or the employee concerned or at the instance of the University, be referred to the Tribunal for arbitration consisting of three members, appointed by the Executive Council in accordance with such manner, as may be prescribed.