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 20(2)] [Section 20] [Entire Act]

State of Bihar - Subsection

Section 20(2)(v) in The Chanakya National Law University Act, 2006

(v)The Registrar shall be the custodian of records, common seal and such other property of the University as the Executive Council shall commit to his charge.