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 15] [Entire Act]

State of Uttarakhand - Subsection

Section 15(1) in Himalayan Garhwal University Act, 2016

(1)The Vice-Chancellor shall be appointed on such terms and conditions as may be prescribed by the statutes for a term of two years by the Board of Governor from persons recommended by the Committee Constituted in accordance with the provisions of sub-section(2).