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 38(3)] [Section 38] [Entire Act] State of Maharashtra - Subsection Section 38(3)(a) in The Dr. Babasaheb Ambedkar Technological University Act, 1989 (a)direct an expert inquiry to be made by a competent person or persons authorised by it in this behalf;