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 13] [Entire Act]

Union of India - Subsection

Section 13(3) in The Visva-Bharati Act, 1951

(3)The Acharya (Chancellor), shall, if present, preside at the Convocation of the University and at meetings of the Samsad (Court) [and the Karma Samiti (Executive Council)].[Inserted by Act 60 of 1961, Section 8]