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 47] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 47(1) in Arunachal Pradesh University of Studies Act, 2012

(1)
(i)It shall be the duty of the University or any authority or officers of the University to furnish such information or records relating to the administrative or finance and other v affairs of the university as the State Government may call for
(ii)The State Government, if it is of the view that there is a violation of the provisions of the Act or the statutes or ordinance made thereunder, may issue such directions to the university as it may deem necessary.