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] [Entire Act]

State of Arunachal Pradesh - Section

Section 3 in Himalayan University, Itanagar (Arunachal Pradesh) Act, 2012

3. Incorporation.

(1)The first Chancellor and the first Vice-Chancellor of the University and the first members of the Board of Management and the Academic Council and all persons who may hereafter become such officers or members, so long as they continue to hold such office or membership, are hereby constituted a body corporate by the name of Himalayan University, Itanagar, Arunachal Pradesh.
(2)The University shall have perpetual succession and a common seal and shall sue and be sued by the said name.
(3)The University shall situate and have its headquarters at Itanagar, Arunachal Pradesh.
(4)The University shall be autonomous body.