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 16] [Entire Act]

State of Assam - Subsection

Section 16(2) in Assam State Higher Education Council Act, 2017

(2)The Director shall be appointed by the Government ordinarily for a term of five years and shall not be eligible for re-appointment for a second term.