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 19] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 19(1) in Indira Gandhi Technological and The Medical Sciences University Act, 2012

(1)The Chancellor shall at least once in every five years, constitute a committee to review the working pattern of the University and to make recommendation.