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 47] [Entire Act]

State of Karnataka - Subsection

Section 47(2) in C.M.R University Act, 2013

(2)The University shall have power to invest the permanent Statutory Endowment Fund in such manner as may be prescribed by the statutes.