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 14(1)] [Section 14] [Entire Act]

State of Jharkhand - Subsection

Section 14(1)(c) in Amity University Act, 2016

(c)is incapable of managing the affairs of the university, then the Chancellor may, notwithstanding the fact that the term of office of the Vice Chancellor has not expired, require the Vice Chancellor, by an order in writing stating the reason therefor, to resign his post from the date as may be specified in the order.