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 16] [Entire Act]

State of Rajasthan - Subsection

Section 16(1) in IIHMR University, Jaipur Act, 2014

(1)The Proctor shall be appointed by the President for such period and in such manner as may be prescribed by the Statutes.