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 31] [Entire Act]

Greater Bengaluru City Corporation -

Section 31(1) in The Vellore Institute of Technology Bangalore Act, 2012

(1)No agenda Matter shall be either included in the Agenda for or taken up for discussion or decided in the meeting of the Board of Governors or the Board of Management or any Committee without obtaining the prior approval of the Chancellor.