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 26] [Entire Act]

Union of India - Subsection

Section 26(5) in The Babasaheb Bhimrao Ambedkar University Act, 1994

(5)Notwithstanding anything contained in the foregoing sub-sections, the Visitor, in exceptional circumstances, may direct the University to make provisions in the Statutes in respect of any matter specified by him and if the Board of Management is unable to implement such direction within sixty days of its receipt, the Visitor may, after considering the reasons, if any communicated by the Board of Management for its in ability to comply with such direction, make or amend the Statutes suitably.