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 24] [Entire Act]

State of Karnataka - Subsection

Section 24(1) in Adichunchanagiri University Act, 2012

(1)The Board of Management shall consist of the following, namely:-
(i)The Vice Chancellor;
(ii)The Pro-Vice Chancellor;
(iii)The Registrar;
(iv)Two nominees of the Sponsoring Body;
(v)Two Deans of the schools as nominated by the Chancellor.
(vi)The Registrar Evaluation