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 Maharashtra - Section

Section 3 in Kavi Kulaguru Kalidas Sanskrit Vishvavidyalaya [University] Act, 1997

3. Incorporation of University

(1)The Kuladhipati (Chancellor), the Kulaguru (Vice-Chancellor), the members of the Vyavasathapana Parishad (Management Council) the members of the Vidvat Parishad (Academic Council), for the time being holding office as such and all persons who may hereafter be appointed or elected as such officers or as members are hereby constituted and declared to be a body corporate by the name of "the Kavi kulaguru Kalidas Sanskrit Vishvavidyalaya (University)" and shall have perpetual succession and a common seal and may by that name sue and be sued.
(2)The headquarter of the university shall be at Ramtek, District Nagpur.
(3)The university shall be competent to acquire and hold property, both movable and immovable, to lease, sell or otherwise transfer or dispose of any movable or immovable property, which may vest in or be acquired by it for the purposes of the university, and to contract and do all other things necessary for the purposes of this Act:Provided that, no such lease, sale or transfer of any immovable property shall be made without the valuation made thereof by the approved valuer appointed by the university and without the prior consent of the State Government.