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 14] [Entire Act]

State of Haryana - Subsection

Section 14(1) in Pandit Bhagwat Dayal Sharma University of Health Sciences Rohtak Act, 2008

(1)The Chancellor shall appoint the Vice-Chancellor, who shall be a salaried officer, on the advice of the Government, as per the qualifications and experience prescribed by the Statutes.