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 13] [Entire Act]

State of Nagaland - Subsection

Section 13(2) in The Institute of Chartered Financial Analysts of India University (Nagaland) Act, 2006

(2)The Vice-Chancellor shall be appointed by the Chancellor from a panel of three persons recommended by the Board of Governors and shall hold office for a term of four years :Provided that, after expiration of the term of four years, the Vice-Chancellor shall be eligible for re-appointment for not more that one other term.