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]

Bombay Presidency - Subsection

Section 38(5) in The Bombay University Act, 1974

(5)No Statute passed by the Senate shall be valid or shall come into force until assented to by the Chancellor.