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 13] [Entire Act]

State of Karnataka - Subsection

Section 13(2) in Karnataka Samskrita Vishwavidyalaya Act, 2009

(2)It shall be the duty of the Vice-Chancellor to ensure that the provisions of this Act and the Statutes are observed and carried out and he may exercise all powers necessary for this purpose.