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 17] [Entire Act]

State of Maharashtra - Subsection

Section 17(6) in The Maharashtra Agricultural Universities (Krishi Vidyapeeths) Act, 1983

(6)
(a)The Chancellor may, on the recommendation of the Pro-Chancellor on the ground that the Vice-Chancellor has neglected or without reasonable excuse has failed to carry out his responsibility of implementing the directions issued by the Pro-Chancellor under section 7, or by the State Council under section 12, by order, remove the Vice-Chancellor at any time from office.
(b)If the Vice-Chancellor, in the opinion of the Chancellor, omits or refuses to carry out the provisions of this Act [or commits or has committed breach of any of the terms and conditions of the service contract] [These words were inserted by Maharashtra 14 of 2003, Section 5(c), (w.e.f. 3.3.2003).] or abuses the powers vested in him and if it appears to the Chancellor that the continuance of the Vice-Chancellor in office detrimental to the interests of the University, the Chancellor may, after consultation faith the concerned Executive Council, by order, remove the Vice-Chancellor at any time from office.
(c)No order under clause (a) or (b) shall be made, unless the Vice-Chancellor has been given a reasonable opportunity of being heard in respect of the action proposed to be taken against him.