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 Karnataka - Subsection

Section 15(1) in Karnataka Samskrita Vishwavidyalaya Act, 2009

(1)The Registrar shall be a whole time Officer of the University. The Government may appoint an Officer belonging to the Karnataka Administrative Services of senior scale and above to be the Registrar of a University.