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 6] [Entire Act]

State of Gujarat - Subsection

Section 6(g) in Uka Tarsadia University First Statutes, 2012

(g)However, where the Provost after making such inquiry as s/he deems fit is of opinion that the execution of any order or resolution of an authority or the doing of anything which is about to be done or is being done by or on behalf of the University-
(i)is inconsistent with the provisions of this Act or of any statute, ordinance, rule or regulation, or
(ii)is not in the interest of the University, or
(iii)is likely to lead breach of peace, he may forward a copy of the order or resolution or, as the case may be, refer the doing of the thing, with a statement of reasons, to the authority which made the order or passed the resolution or proposes to do the thing for reconsideration by that authority as to whether the said order or resolution may not be rescinded, or revised or modified in the manner stated by him/her, or the doing of the thing be refrained from.