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 31(1)] [Section 31] [Entire Act] State of Jharkhand - Subsection Section 31(1)(b) in Amity University Act, 2016 (b)the terms and conditions of appointment of the Chancellor, the Vice Chancellor and their powers and functions;