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 21(1)] [Section 21] [Entire Act]

State of Maharashtra - Subsection

Section 21(1)(g) in The G. H. Raisoni University, Amravati, Act, 2018

(g)the Registrar of the University shall be the permanent invitee to the Governing Body but shall not have right to vote.