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 13] [Entire Act]

State of Tamilnadu - Subsection

Section 13(4) in Mother Teresa Women's University Act, 1984

(4)
(a)The Vice-Chancellor shall have power to take action on any matter and shall by order take such action as she may deem necessary but shall as soon as may be, thereafter report the action taken to the officer or authority or body who or which would have ordinarily dealt with the matter;
Provided that no such order shall be passed unless the person likely to be affected has been given a reasonable opportunity of being heard;
(b)When action taken by the Vice-Chancellor under this sub-section against any person in the service of the University, such person shall be entitled to prefer an appeal to the Executive Council within thirty days from the date on which she has noticed of such action. The Vice-Chancellor shall give effect to the order passed by the Executive Council on such appeal.