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] [Entire Act]

State of Karnataka - Section

Section 13 in THE ATRIA UNIVERSITY ACT, 2020

13. The Visitor.- (1) His Excellency the Governor of Karnataka shall be the

Visitor of the University and the visitor may offer suggestions for the improvement ofthe functioning of the University.
(2)The Visitor shall preside at the convocation of the University for conferringdegrees and diplomas.
(3)The Visitor shall have the following powers, namely:-
(i)to call for any paper or information relating to the affairs of the
University; and
(ii)on the basis of the information received by the Visitor and if he is
satisfied that any order, proceedings or decision taken by any authorityof the University is not in conformity with the Act, Regulations, orRules, he may issue such directions as he may deem fit in the interestof the University and the directions so issued shall be complied with byall the concerned.