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 21] [Entire Act]

State of Karnataka - Subsection

Section 21(2) in Kannada University Act, 1991

(2)One-third of the total strength of the members of the Governing Council shall be the quorum required for a meeting of the Governing Council:Provided that such quorum shall not be required at a convocation of the University or a meeting of the Governing Council held for the purpose of conferring degrees, diplomas or other academic distinctions.