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 3] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 3(2) in Indira Gandhi Technological and The Medical Sciences University Act, 2012

(2)The University shall be body corporate by the name aforesaid, having perpetual succession and common seal with power, subject to the provisions of this Act, to acquire and to hold property, to contract and shall, by the said name, sue and be sued.