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]

State of Rajasthan - Act

VIT University, Jaipur (Change of Name) Act, 2013

RAJASTHAN
India

VIT University, Jaipur (Change of Name) Act, 2013

Act 25 of 2013

  • Published on 15 September 2013
  • Commenced on 15 September 2013
  • [This is the version of this document from 15 September 2013.]
  • [Note: The original publication document is not available and this content could not be verified.]
VIT University, Jaipur (Change of Name) Act, 2013(Act No. 25 of 2013)Statement of Objects and Reasons. - With a view to Keep pace with the repaid development of the Sate and to provide higher eduction by allowing the private institutions engaged in higher eduction having sufficient resources and experience, the VIT University, Jaipur was established by the State Government in the year 2012.After the establishment of the VIT University, Jaipur, a writ petition was filed by the VIT University, Vellore (Tamilnadu) before the Hon'ble High Court of Judicature at Chennai wherein it was requested to the Hon'ble Court to issue an interim injunction restraining from infringement in any form of the Trade Mark 'VIT'. Keeping in view the aforesaid writ petition, the Board of Management of the VIT University, Jaipur after seeking the approval of the sponsoring body i.e. Bagaria Education Trust, Jaipur has requested the State Government to change the name of the University from the VIT University, Jaipur to the Vivekananda Global University, Jaipur so as to avoid any litigation.The State Government had considered the above request to change the name of the VIT University, Jaipur to "The Vivekananda Global University, Jaipur".Since the Rajasthan Legislative Assembly was not in session and circumstances existed which rendered it necessary for the Governor of Rajasthan to take immediate action, she, therefore, promulgated the VIT University, Jaipur (Change of Name) Ordinance, 2013 (Ordinance No. 8 of 2013), on 7th June, 2013, which was published in Rajasthan Gazette, Part IV (B), Extraordinary, dated 10th June, 2013.This Bill seeks to replace the aforesaid Ordinance.Hence the Bill.Received the assent of the Governor on the 15th September, 2013An Act to change the name of the VIT University, Jaipur and to make certain amendments in the VIT University, Jaipur Act, 2012.Be it enacted by the Rajasthan State Legislature in the Sixty-fourth Year of the Republic of India, as follows:-

1. Short title and commencement.

(1)This Act may be called the VIT University, Jaipur (Change of Name) Act, 2013.
(2)It shall be deemed to have come into force on and from 7th June, 2013.

2. Change of name of the VIT University, Jaipur.

(1)The name of the VIT University, Jaipur incorporated under the VIT University, Jaipur Act, 2012 (Act No. 11 of 2012), hereinafter referred to as the principal Act, shall, as from the date of commencement of this Act, be "The Vivekananda Global University, Jaipur".
(2)Any reference to the VIT University, Jaipur in any law for the time being in force or in any indenture, instrument, or other documents shall be read and construed as a reference to that University under its name as altered by this Act.
(3)Nothing in this Act shall affect the continuity of the corporate status of the said University.

3. Amendment.

(1)As from the date of commencement of this Act, the principal Act shall stand amended to the extent and in the manner specified in the schedule.
(2)The provisions of sub-section (1) shall be without prejudice to the generality of the provisions of section 2.

4. Citation of the principal Act.

- The principal Act may be cited as the Vivekananda Global University, Jaipur Act, 2012.

5. Repeal and savings.

(1)The VIT University, Jaipur (Change of Name) Ordinance, 2013 (Ordinance No. 8 of 2013) is hereby repealed.
(2)Notwithstanding such repeal, all things done, actions taken or orders made under the principal Act as amended by the said Ordinance shall be deemed to have been done, taken or made under the principal Act as amended by this Act.The Schedule(See section 3)Preamble.- In preamble, for the existing expression "the VIT University, Jaipur", the expression "the Vivekananda Global University, Jaipur" shall be substituted.Section 1. - In sub-section (1), for the existing expression "the VIT University, Jaipur Act", the expression "the Vivekananda Global University, Jaipur Act" shall be substituted.Section 2. - For clause (za), the following clause shall be substituted, namely:-
(za)"University" means the Vivekananda Global University, Jaipur.
Section 3. - In sub-section (1), for the existing expression "the VIT University, Jaipur", the expression "the Vivekananda Global University, Jaipur" shall be substituted.