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 48] [Entire Act]

State of Karnataka - Subsection

Section 48(3) in THE ATRIA UNIVERSITY ACT, 2020

(3)The University may transfer any amount from the General Fund or theDevelopment Fund to the permanent Statutory Endowment Fund. Excepting in theevent of dissolution of the University, in no other circumstances can any monies’ betransferred from permanent Statutory Endowment Fund for other purposes.