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] [Entire Act]

State of Punjab - Section

Section 44 in The Baba Farid University of Health Sciences Act, 1998

44. The making of statutes.

(1)The Board of Management may, from time to time, make statutes or may amend or repeal the same.
(2)Every statute or any amendment or repeal thereof, shall require the approval of the Chancellor who on the advice of Government, may sanction, disallow or remit it for further consideration.
(3)No statute passed by the Board of Management, shall have validity until approved by the Chancellor and it shall come into force on the date of its approval or on such other date, as the Chancellor may fix.