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 28] [Entire Act]

State of Karnataka - Subsection

Section 28(6) in The Karnataka State Rural Development and Panchayat Raj University Act, 2016

(6)To transfer or accept transfers of any movable or immovable property on behalf of the University:Provided that, no immovable property shall be transferred without prior approval of the State Government.