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 Arunachal Pradesh - Subsection

Section 11(5) in Himalayan University, Itanagar (Arunachal Pradesh) Act, 2012

(5)The Chancellor shall have the following powers, namely: -
(a)to call for any information or record in connection with the affairs of the University;
(b)to appoint the Vice-Chancellor;
(c)to remove the Vice-Chancellor;
(d)such other powers as may be prescribed by the Statutes or Governing Body.
(e)In absence of the Vice-Chancellor due to any reason, the Chancellor can appoint any suitable person to perform all the function of the Vice-Chancellor.
(f)The office of the Chancellor may be located anywhere in India or overseas.