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 32] [Entire Act]

State of Andhra Pradesh - Subsection

Section 32(1) in Jawaharlal Nehru Technological Universities Act, 2008

(1)There shall be appointed by the Vice-Chancellor, with the approval of the Council, such officers and other members of staff, as may be necessary, for regulating the students' affairs of the constituent colleges.