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 7] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 7(2) in Himalayan University, Itanagar (Arunachal Pradesh) Act, 2012

(2)The Endowment Fund shall be used as security deposit to ensure that the University complies with the provisions of this Act and functions as per provisions of this Act, Statutes and Ordinances. The State Government shall have the powers to forfeit in the prescribe manner, a part or whole of the Endowment Fund in case the University or the Sponsoring Body contravenes and of the provisions of this act or Statutes, Ordinances, Regulations or rules make thereunder.