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]

NCT Delhi - Subsection

Section 8(5) in Indraprastha Institute of Information Technology Delhi Act, 2007

(5)Where an inspection or inquiry has been ordered by the Chancellor, the Institute shall be entitled to appoint a representative who shall have the right to be present and be heard at such inspection or inquiry.