Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 32(2)] [Section 32] [Entire Act] State of Gujarat - Subsection Section 32(2)(ii) in Dhirubhai Ambani Institute of Information and Communication Technology Act, 2003 (ii)the power and functions to be exercised and discharged by the President of the Board of the Institute;