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 31] [Entire Act]

Union of India - Subsection

Section 31(3) in The National Institutes of Technology, Science Education and Research, 2007

(3)The term of office of a member nominated or elected to till a causal vacancy shall continue for the remainder of the term of the member in whose place he has been appointed.