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 1] [Section 16] [Entire Act]

State of Karnataka - Subsection

Section 16(6) in The Karnataka Veterinary, Animal and Fisheries Sciences University Act, 2004

(6)When the office of the Comptroller is vacant or when he is by illness or absence or any other cause is unable to exercise the powers, perform the functions and discharge the duties of his office, the powers, functions and duties of the Comptroller shall be exercised, performed and discharged by such person as the Vice-Chancellor may appoint for the purpose.