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]

State of Maharashtra - Subsection

Section 8(5) in The Ajeenkya DY Patil University Act, 2014

(5)The amount of Endowment Fund shall be kept invested, until the dissolution of the University, by way of long-term securities received or guaranteed by the Government, subject to the condition that, the amounts so invested from the fund shall not be withdrawn without the permission of the Government.