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 14] [Entire Act]

State of Rajasthan - Subsection

Section 14(2) in Raffles University, Neemrana (Alwar) Act, 2011

(2)The Pro-President shall hold office for a period of three years and shall be eligible for re-appointment for a second term.