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 Madhya Pradesh - Subsection

Section 13(1) in The Indira Gandhi Krishi Vishwavidyalaya (M.P.) Adhiniyam, 1987

(1)The Chancellor may,-
(a)call for any papers or information relating to the affairs of the University; and
(b)for reasons to be recorded refer any matter except a matter falling under Section 43 for reconsideration to any officer or authority of the University that has previously considered such matter.