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 51] [Entire Act]

State of Gujarat - Subsection

Section 51(2) in The Maharaja Sayajirao University of Baroda Act, 1949

(2)The following shall form part of, or be paid into, the University Fund:-[* * * * *] [The original Clause (a) was deleted by Bombay 52 of 1950, Section 34 (a).]
(a)[] [The original Clauses (b), (c) and (d) were renumbered as Clauses (a), (b) and (c), by Bombay 52 of 1950, Section 34 (a).] any contribution or grant by the Government,
(b)[] [The original Clauses (b), (c) and (d) were renumbered as Clauses (a), (b) and (c), by Bombay 52 of 1950, Section 34 (a) .] the income of the University from all sources including income from fees and charges,
(c)[] [The original Clauses (b), (c) and (d) were renumbered as Clauses (a), (b) and (c), by Bombay 52 of 1950, Section 34 (a).] bequests, donations, endowments, [grant and all other receipts] [These words were substituted for the words 'and other grants, if any, other than the Trust Fund', by Bombay 52 of 1950, Section 34 (a).].