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 11] [Entire Act]

State of Maharashtra - Subsection

Section 11(7) in Maharashtra Public Universities Act, 2016

(7)The person appointed as the Vice-Chancellor shall hold a lien, if any,on the substantive post held by him prior to the appointment.