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]

State of Kerala - Subsection

Section 13(3) in The SreeNarayanaGuru Open University Act, 2021

(3)The term of appointment of the Pro-Vice-Chancellor shall be for a period of four years and if found eligible for reappointment, subject to the provision of this section, he may be appointed for the next four years also:Provided that, the term of office of the Pro-Vice-Chancellor shall be co-terminus with the term of office of the Vice-Chancellor.