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 11] [Entire Act]

State of Kerala - Subsection

Section 11(9) in Kannur University Act, 1996

(9)It shall be the duty of the Vice-chancellor to ensure that the provisions of this Act and the Statutes, the Ordinances, the Regulations , the rules and the bye-laws are faithfully observed and carried out; and he shall have all powers necessary for this purpose.