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 38] [Entire Act]

State of Assam - Subsection

Section 38(e) in The Bodoland University Act, 2009

(e)that the financial recourses of the college or institution are adequate to make provisions for its continued maintenance and efficient working; and,