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 Tamilnadu - Section

Section 34 in The Bharathiar University Act, 1981

34. Statutes, how made.

- [(1) The first statutes shall be those as set out in the Schedule.] [Substituted by Tamil Nadu Act 20 of 1985.]
(2)The Syndicate may, from time to time, make statutes and amend or repeal the statutes [* * *] [Omitted by Tamil Nadu Act 20 of 1985.] in the manner hereinafter provided in this section.
(3)The Standing Committee on Academic Affairs may propose to the Syndicate the draft of any statute to be passed by the Syndicate and such draft shall be considered by the Syndicate at its next meeting:Provided that, the Standing Committee on Academic Affairs shall not propose the draft of any statute relating to matters other than academic affairs.
(4)The Syndicate may consider the draft proposed by the Standing Commit tee on Academic Affairs under sub-section (3) and may either pass the draft statute or reject or return it with or without amendments to the Standing Committee on Academic Affairs for reconsideration.
(5)
(a)Any member of the Syndicate may propose to the Syndicate the draft of a statute and the Syndicate may either accept or reject the draft, if it relates to a matter not falling within the purview of the Standing Committee on Academic Affairs.
(b)In case such draft relates to a matter within the purview of the Standing Committee on Academic Affairs, the Syndicate shall refer it for consideration to the Standing Committee on Academic Affair, which may, [* * *] [Omitted by Tamil Nadu Act 20 of 1985.] either report to the Syndicate in such form as the Standing Committee on Academic Affairs may approve and the Syndicate may either pass with or without amendment or reject the draft.
(6)A statute passed by the Syndicate shall be submitted to the Chancellor who may assent thereto or withhold his assent. A statute passed by the Syndicate shall have no validity until it has been assented to by the Chancellor.