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 5] [Entire Act]

State of Uttar Pradesh - Subsection

Section 5(xxi) in Doctor Ram Manohar Lohiya National Law University Uttar Pradesh Act, 2005

(xxi)to establish and maintain, within the premises of the 1[University] [Substituted for 'Sansthan' by U.P. Act 35 of 2006, Section 2.] or elsewhere, such classrooms and study halls as the [University] [Substituted for 'Sansthan' by U.P. Act 35 of 2006, Section 2.] may consider necessary and adequately furnish the same and to establish and maintain such libraries and reading rooms as may appear convenient or necessary for the [University] [Substituted for 'Sansthan' by U.P. Act 35 of 2006, Section 2.];