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 18] [Entire Act]

Union of India - Subsection

Section 18(2) in The First Statutes of the National Institutes of Technology

(2)The appointment shall be for a period of three years initially which may be extended by two times for one year each on recommendation of the Board.