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 50(6)] [Section 50] [Entire Act]

State of Karnataka - Subsection

Section 50(6)(ii) in Karnataka Samskrita Vishwavidyalaya Act, 2009

(ii)If the temporary vacancy in for period of less than a year, an appointment to such vacancy shall be made on the recommendation of a local Selection Committee consisting of the Dean of the Faculty concerned, the Head of the Department and a nominee of the Vice-Chancellor.