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 21] [Entire Act]

Union of India - Subsection

Section 21(1) in The National Institutes of Technology, Science Education and Research, 2007

(1)Every Institute shall maintain a Fund to which shall be credited,­
(a)all moneys provided by the Central Government;
(b)all fees and other charges received by the Institute;
(c)all moneys received by the Institute by way of grants, gifts, donations, benefactions, bequests or transfers; and
(d)all moneys received by the Institute in any other manner or from any other source.