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] [Entire Act]

UT Chandigarh - Section

Section 41A in The Postgraduate Institute of Medical Education and Research, Chandigarh, Regulations, 1967

41A. Proceedings by or against the Institute.

- The Director of the Institute, shall be competent to file suits or application or commence other proceedings civil or criminal for and on behalf of the Institute and to prosecute the same and for such purpose to sign, execute or attest plaints, petitions, appeals or other documents that may be necessary therefore and to verify the same, to swear to affidavits and to compromise, refer to arbitration and to defend in suit or other proceeding that may be filed against the Institute and to prosecute the claim or defense in the Court of appeal or origin or before any officer whether in Civil, criminal revenue court or office or before income tax authorities and for such purpose to appoint any advocate, Pleader, Solicitor or agent.