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 41(3)] [Section 41] [Entire Act]

State of Karnataka - Subsection

Section 41(3)(b) in Karnataka Samskrita Vishwavidyalaya Act, 2009

(b)that it is to be under the management of a regularly constituted governing body;