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 12] [Entire Act]

State of Assam - Subsection

Section 12(1) in Assam Science & Technology University Act, 2009

(1)The Rector shall be appointed by the Chancellor on the recommendation of the Vice-Chancellor on such emoluments and allowance as may be fixed by the Executive Council. Be shall hold office for a term of two years and shall be eligible for re-appointment.