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 20] [Entire Act]

State of Karnataka - Subsection

Section 20(4) in Sri Sathya Sai University for Human Excellence Act, 2018

(4)The Registrar (Evaluation) shall be responsible for the due custody of the Examination related records, degrees, certificates and the common seal of the University and shall be bound to place before the Chancellor or the Vice-Chancellor or any other authority, all such information and documents as demanded.