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 39] [Entire Act]

State of Uttarakhand - Subsection

Section 39(a) in Dev Sanskriti Vishwavidyalaya Act, 2002

(a)the first Vice-Chancellor and Pro-Vice-Chancellor shall be appointed by the Chancellor and the said officer shall hold office for a term of three years;