Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(1)] [Section 2] [Entire Act] State of West Bengal - Subsection Section 2(1)(c) in The Bidhan Chandra Krishi Viswa Vidyalaya Temporary Supersession) Act, 1978. (c)"Education Minister" means the Minister-in-charge of Higher Education of the Government of West Bengal;