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 13] [Entire Act]

State of Uttar Pradesh - Subsection

Section 13(1) in The U.P. Krishi Evam Prodyogik Vishwavidyalaya Adhiniyam, 1958

(1)the comptroller shall be a whole time officer of the University and [shall be appointed by State Government on such terms and conditions as it may think fit] [ Omitted by U.P. Act VIII of 1966. (shall be appointed by the State Government on such terms and conditions as it may think fit)]