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 57] [Entire Act]

State of Kerala - Subsection

Section 57(2) in Kannur University Act, 1996

(2)The manager of a private college under unitary management shall be the Chairman and the Principal shall be the Secretary of the Governing body for that private college.