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 8] [Entire Act]

Union of India - Subsection

Section 8(4) in The National Institute Of Pharmaceutical Education And Research Act,1998

(4)Notwithstanding anything contained in sub-section (2) of section 4, the Board of an Institute shall not dispose of in any manner any immovable property without the prior approval of the Central Government.