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 21] [Entire Act]

State of Uttar Pradesh - Subsection

Section 21(4) in U.P. Technical University Act, 2000

(4)Notwithstanding anything contained in this act it shall be lawful for the Examination Committee or as the case may be, for a subcommittee or any person to whom the Examination Committee has delegated its power in this behalf under sub-section (3), to debar an examine from future examinations of the University, if in its or his opinion, such examinee is guilty of using unfair means at any such examination.