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 26] [Entire Act]

State of Karnataka - Subsection

Section 26(3) in Karnataka Samskrita Vishwavidyalaya Act, 2009

(3)All questions at any meeting of the Academic Council shall be decided by a majority of the votes of the members present and voting and in the case of an equality of votes, the Vice- Chancellor or the member, presiding, as the case may be shall have and exercise a second or casting vote.