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 43(2)] [Section 43] [Entire Act] State of Karnataka - Subsection Section 43(2)(v) in Universities of Agricultural Sciences Act, 2009 (v)To make suitable recommendations to the Board for cost recovery mechanism for both research and teaching to further improve the financial strength of the University.