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 11] [Entire Act]

State of Chattisgarh - Subsection

Section 11(12) in Ayush and Health Sciences University of Chhattisgarh Act, 2008

(12)If at any time upon representation made or otherwise and after making such enquiry as may be deemed necessary, it appears to the Chancellor that Vice-chancellor :-
(a)has made default in discharging any duty imposed on him by or under this Act; or
(b)has acted in a manner prejudicial to the interest of the university; or
(c)is incapable of managing the affairs of the university, the Chancellor may notwithstanding the fact that the term of office of Vice-chancellor has not expired, by an order, in writing, stating the reasons therein, require Vice-chancellor to relinquish his office as from such date as may be specified in the order.