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 38] [Entire Act]

State of Kerala - Subsection

Section 38(4) in Kannur University Act, 1996

(4)After any draft returned by the [Syndicate] [Substituted 'Senate' by Act No. 14 of 2001.] under sub section (3) has been further considered by the [Academic Council] [Substituted 'Syndicate' by Act No. 14 of 2001.] , together with any amendment suggested by the (Syndicate), it shall be again presented to the [Syndicate] [Substituted 'Senate' by Act No. 14 of 2001.] with the report of the [Academic Council] [Substituted 'Syndicate' by Act No. 14 of 2001.] thereon, and the [Syndicate] [Substituted 'Senate' by Act No. 14 of 2001.] may then deal with the draft in any manner it thinks fit.