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 1] [Entire Act]

State of Bihar - Section

Section 19 in Bihar Agricultural University Act, 2010

19. The Chancellor.

(1)The Governor of the State of Bihar shall by virtue of his office be the Chancellor of the University.
(2)The Chancellor shall be the Head of the University and shall when present, preside at the Convocation of that University.
(3)Every proposal to confer an honorary degree shall be subject to the confirmation of the Chancellor.
(4)The Chancellor may
(i)call for any paper for information relating to the affairs of the University; and
(ii)for reasons to be recorded, refer any matter except a matter falling under Section 42 for reconsideration to any officer or authority of the University that has previously considered such matter.
(5)The Chancellor may by an order in writing annul any order or proceeding of the officer or authority of the University which is not in conformity with this Act, the Statutes or the Regulation:Provided that before making any such order he shall call upon the officer or authority concerned to show cause why such an order should not be made and if any cause is shown within the time specified in this behalf, he shall consider the same.
(6)The Chancellor shall exercise such powers and perform such other duties as are conferred on him by this Act or the Statutes.
(7)The Chancellor shall have the right to cause an inspection to be made by such person or persons, as he may direct, of the University including its building, laboratories, libraries, museums, workshops and equipments and any institution, college or hostel maintained or administered by the University or the teaching and other work conducted by the University or in its auspices; and of the conduct of any other functionary of the University; and to cause any enquiry to be made in respect of any matter connected with administration and finances of the University.
(8)The Chancellor shall communicate to the University the view of the State Government with reference to the result of such inspection or enquiry and after ascertaining the opinion thereon of the University, advice the University, upon the action to be taken and fix a time limit for taking such action.