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 Rajasthan - Section

Section 48 in Agriculture University, Jobner Act, 2013

48. Constitution of ad-hoc committees.

- Notwithstanding anything in this Act and until such time as the authorities are duly constituted, the Vice-Chancellor may subject to the prior approval of the Chancellor or the Board, after it has been constituted, appoint committees temporarily to exercise, perform and discharge any of the powers, functions and duties of such authority under this Act.