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]

Union of India - Subsection

Section 31(1) in THE RASHTRIYA RAKSHA UNIVERSITY ACT, 2020

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