Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 32(1)] [Section 32] [Entire Act] State of Karnataka - Subsection Section 32(1)(iv) in The Karnataka State Universities Act, 2000 (iv)The Secretary to Government incharge of Planning Department or his nominee not below the rank of a Deputy Secretary;