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 17] [Entire Act]

State of Uttarakhand - Subsection

Section 17(4) in Himalayan Garhwal University Act, 2016

(4)The Registrar shall be responsible for the due custody of the records and the Common seal of the Vice-Chancellor or any other authority, all such Information and documents as may be necessary for transactions of their business.