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 77] [Entire Act]

State of Kerala - Subsection

Section 77(5) in Kannur University Act, 1996

(5)The Senate shall be responsible for carrying into effect any orders passed by the Government under sub-section (4) within six months from the date of receipt of such orders