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 10A] [Entire Act]

State of Chattisgarh - Subsection

Section 10A(2) in The Chhattisgarh Vishwavidyalaya Adhiniyam, 1973

(2)On receiving the report of the Lokayukt or Up-Lokayukt, pursuant to the provisions of sub-section (1) or otherwise, the Kuladhipati may, in his discretion, take action without following the procedure laid down in sub-sections (3), (4) and (5) of Section 10, but in accordance with other relevant provisions of the Adhiniyam and the Rules or Statutes made thereunder.