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 36] [Entire Act]

State of Assam - Subsection

Section 36(4) in Assam Science & Technology University Act, 2009

(4)With the approval of the Court, the Vice-Chancellor may remove a member, elected under clauses (xiv) sub-section (1) of section 16, if he does not fulfil the condition laid down in the provision therein.