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 Gujarat - Section

Section 25 in Gujarat Organic Agricultural University Act, 2017

25. Powers and Duties of Vice-Chancellor.

(1)The Vice-Chancellor shall be the principal executive officer of the University and ex-officio Chairman of the Board, the Academic Council and other authorities and shall in the absence of the Chancellor, preside at the convocation of the University and confer degrees on persons entitled to receive them.
(2)The Vice-Chancellor shall exercise overall control over the affairs of the University and shall be responsible for due maintenance of discipline in the University.
(3)
(a)The Vice-Chancellor shall have power to convene the meetings of the Board of Management, the Academic Council, the Research Council and the Extension Council.
(b)The Vice-Chancellor may delegate the power under clause (a) to any other officer of the University.
(4)The Vice-Chancellor shall ensure compliance of the provisions of this Act. Statutes and regulations.
(5)The Vice-Chancellor shall be responsible for the presentation of the annual financial estimates and the annual accounts to the Board.
(6)The Vice-Chancellor may take any action in any emergency, which in his opinion calls for immediate action. He shall in such case and as soon as may be thereafter, report his action to the authorities who would ordinarily have dealt with the matter for ratification. If the authority disagrees with the action of the Vice-Chancellor, the matter shall be referred to the Chancellor, whose decision shall be final.
(7)Where any action taken by the Vice-Chancellor under subsection (6) affects any person in the service of the University to his disadvantage, such person may prefer an appeal to the Board within thirty days from the date on which such person has been served a notice of the action taken.
(8)If the Vice-Chancellor is satisfied that a decision of the Board is not in the best interest of the University, he shall refer it to the Chancellor, whose decision thereon shall be final.
(9)Subject to the provisions of the preceding sub-sections, the Vice-Chancellor shall give effect to the decisions of the Board regarding the appointments, promotions and dismissal of officers, teachers and other employees of the University.
(10)The Vice-Chancellor shall be responsible for the proper administration of the affairs of the University and for a close coordination and integration of teaching, research and extension.
(11)The Vice-Chancellor shall exercise such other powers and perform such other duties as are conferred or imposed upon him under the provisions of this Act and the Statutes.