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 11] [Entire Act]

State of Uttar Pradesh - Subsection

Section 11(4) in The U.P. Krishi Evam Prodyogik Vishwavidyalaya Adhiniyam, 1958

(4)The emoluments and other conditions of service of [Kulpati (Vice-Chancellor)] [Substituted by U.P. Act 5 of 1972] shall be such as may be prescribed and shall not be be varied to his disavantage after his appointment.