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 15] [Entire Act]

State of Uttar Pradesh - Subsection

Section 15(2) in Dr. Ram Manohar Lohia Institute of Medical Sciences Act, 2015

(2)Without prejudice to the generality of the provisions contained in sub-section (1), the Director,-
(a)shall exercise general supervision and control over the affairs of the Institute;
(b)shall ensure implementation of the decisions of the authorities of the Institute;
(c)shall be responsible for imparting of instructions and maintenance of discipline in the Institute;
(d)may engage with the approval of the Board any person for a period not exceeding one year for such purpose as may be necessary in the interest of the Institute.