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 1] [Entire Act]

Union of India - Section

Section 30 in The Indira Gandhi National Open University Act, 1985

30.

(1)Every employee of the University shall be appointed under a written contract and such contract shall not be inconsistent with the provisions of this Act, the Statutes and the Ordinances.
(2)The contract referred to in-sub-section (1) shall be lodged with the University and a copy of which shall be furnished to the employee concerned.