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 47] [Entire Act]

Greater Bengaluru City Corporation -

Section 47(2) in The Vellore Institute of Technology Bangalore Act, 2012

(2)The University shall have power to invest the permanent Statutory Endowment Fund in such manner as may be prescribed.