Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 21(1)] [Section 21] [Entire Act] State of Maharashtra - Subsection Section 21(1)(g) in Vijaybhoomi University, Raigad Act, 2018 (g)the Registrar of the University shall be the permanent invitee to the Governing Body but shall not have right to vote.