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 37] [Entire Act]

State of Assam - Subsection

Section 37(4) in The Bodoland University Act, 2009

(4)With the approval of the Court, the Vice-Chancellor may remove a member, elected under sub-clauses (a) and (b) of clause (xxi) of subsection (1) of section 15, if he does not fulfill the conditions laid down in the provision therein.