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 36] [Entire Act]

State of Karnataka - Subsection

Section 36(6) in The Karnataka State Universities Act, 2000

(6)A Member of the Board shall not be appointed as Examiner except by the resolution passed by the Syndicate with a two- thirds majority of the members present.