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 2] [Section 49] [Entire Act]

State of Karnataka - Subsection

Section 49(1) in The Karnataka State Universities Act, 2000

(1)The State Government shall have the power to direct, whenever deemed necessary, an audit of the accounts of the university, including those of the institutions managed by it, by such auditors as it may specify.