Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 22(1)] [Section 22] [Entire Act] State of Madhya Pradesh - Subsection Section 22(1)(v) in Indira Kala Sangit Vishwavidyalaya Act, 1956 (v)Two principal, other than adhisthatas of colleges to be appointed by the Kuladhipati by rotation according to seniority.