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 18] [Entire Act]

State of Madhya Pradesh - Subsection

Section 18(2) in The M.P. Makhanlal Chaturvedi Rashtriya Patrakarita Vishwavidyalaya Sansthan Adhiniyam, 1990

(2)Without prejudice to the generality of the power conferred by sub-section (1), the General Council shall-
(a)recommend the broad policies and programmes of the Sansthan and suggest measures for improvement and development of the Sansthan.
(b)consider and pass the resolution on the annual report, the financial estimates and audit report of such accounts; and
(c)perform such other functions as it may deem necessary for the better functioning and administration of the Sansthan.