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 2] [Entire Act]

State of Karnataka - Subsection

Section 2(m) in Sri Sathya Sai University for Human Excellence Act, 2018

(m)"Principal or Director in relation to a Constituent College or Centre" means the head of the Constituent College or Centre and includes, where there is no Principal or Director in the absence of a Principal or Director appointed, the Vice-Principal or Joint Director, any other person for the time being appointed to act as Principal or Director ;