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] [Entire Act]

State of Uttar Pradesh - Section

Section 13 in Dr. Ram Manohar Lohia Institute of Medical Sciences Act, 2015

13. Vice-President.

(1)The Principal Secretary, Medical Education to the Government of Uttar Pradesh shall be the ex officio Vice-President of the Institute.
(2)In the absence of the President at any meeting of the Institute, the Vice-President shall preside over such meeting.
(3)He shall exercise such powers and perform such functions as may be prescribed.