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 10A(4)] [Section 10A] [Entire Act]

State of West Bengal - Subsection

Section 10A(4)(b) in The Kalyani University Act, 1981

(b)a vacancy occurs in the office of the Pro-vice-Chancellor by reason of death, resignation, removal, expiry of the term of his office or otherwise, then, during the period of such temporary inability or pending the consultation with the Minister, appoint a person to exercise the powers and perform the duties of the Pro-vice-Chancellor.