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 31] [Entire Act]

State of Rajasthan - Subsection

Section 31(8) in The University of Rajputana (Second Amendment) Act, 1950

(8)The maximum number of answer-books allotted to any examiner in the University in any one year shall not exceed three hundred.