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 59] [Entire Act]

State of Kerala - Subsection

Section 59(3) in Kannur University Act, 1996

(3)It shall be the duty of the manger to give effect to the decisions of the unitary management or the corporate management, as the case may be.