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 Kerala - Subsection

Section 36(2) in THE THUNCHATH EZHUTHACHAN MALAYALAM UNIVERSITY ACT, 2013

(2)Adirector shall be the administrative head of a school and shall be responsible forthe proper conduct of the academic affairs of the School. Directors shall have the powers asmay be prescribed or specially assigned by the concerned Dean.