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 1] [Section 5] [Entire Act]

State of Rajasthan - Subsection

Section 5(iii) in The University of (Amending and Validating) Act, 1964

(iii)any action taken, resolution passed, nomination, appointment and recommendation made, by the re-constituted authorities, shall be deemed to have been validly taken, passed or made; and