Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 10(1)] [Section 10] [Entire Act] Union of India - Subsection Section 10(1)(d) in The First Statutes of Indian Institute of Technology (Banaras Hindu University), Varanasi, 2017 (d)In emergent cases, the Chairman shall exercise the powers of the Board and inform the Board of the action for ratification.