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 35] [Entire Act]

State of Nagaland - Subsection

Section 35(2) in The Nagaland University Act, 1989

(2)Any dispute arising out of any disciplinary action taken by the University against a student shall, at the request of such student, be referred to a Tribunal or Arbitration and the provisions of sub-sections (2), (3), (4) and (5) of Section 34 shall, as far as may be, apply to a reference made under this sub-section.