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 57(2)] [Section 57] [Entire Act]

State of Madhya Pradesh - Subsection

Section 57(2)(b) in The Indira Gandhi Krishi Vishwavidyalaya (M.P.) Adhiniyam, 1987

(b)any right, privilege, obligation or liability acquired, accrued or incurred by the Jawaharlal Nehru Krishi Vishwavidyalaya in respect of the college or research station, as the case may be, shall be deemed to be the right, privilege, obligation or liability acquired, accrued or incurred by the University.