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 12(3)] [Section 12] [Entire Act]

State of Tamilnadu - Subsection

Section 12(3)(a) in The Bharathidasan University Act, 1981

(a)the Chancellor may direct that a Vice-Chancellor, whose term of office has expired, shall continue in office for such period not exceeding a total period of one year, as may be specified in the direction;