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 3 in Karnataka State Open University Act, 1992

3. Establishment and incorporation of the University.

(1)There shall be established a University by the name of the "the Karnataka State Open University".
(2)The head-quarters of the University shall be at such place as may be specified by the Government by notification and it may establish, maintain or recognise colleges, Regional Centres and study centres at such places in Karnataka [XXXX] [omitted by Act 28 of 2016 w.e.f.12.08.2016.]
(3)The first Chancellor, the first Registrar and the first members of the Board of Management, the Academic Council and all persons who may hereafter become such officers or members, so long as they continue to hold such offices or membership are hereby constituted a body corporate by the name of the Karnataka State Open University.
(4)The University shall have perpetual succession and a common seal and shall sue and be sued by the said name.
(5)The University shall be competent to acquire and hold property, both movable and immovable to lease, sell or otherwise transfer any movable or immovable property which may have become vested in or been acquired by it, for the purposes of the University and to contract and to do all other things necessary for the purposes of this Act.
(6)In all suits and other legal proceedings by or against the University, the pleadings shall be signed and verified by and all processes in such suit and proceedings shall be issued to and be served on the Registrar.