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] [Entire Act]

Union of India - Section

Section 25 in THE NATIONAL FORENSIC SCIENCES UNIVERSITY ACT, 2020

25. Executive Registrar.—

(1)The Executive Registrar shall be appointed by the University in such manner and on such terms and conditions as may be laid down in the Statutes.
(2)The Executive Registrar shall exercise the following powers and perform the following duties, namely:—
(i)be responsible for the custody of records, common seal, the funds and properties of the University;
(ii)place before the Board of Governors and other authorities of the University all such information and documents as may be necessary for transaction of its business;
(iii)be responsible to the Vice-Chancellor for the proper discharge of his functions;
(iv)be responsible for the administration of the University and conduct the examinations and make all other arrangements necessary thereof and be responsible for the execution of all processes connected therewith;
(v)attest and execute all documents on behalf of the University;
(vi)verify and sign the pleadings in all suits and other legal proceedings by or against the University and all processes in such suits and proceedings shall be issued to and served on the Executive Registrar;
(vii)act as the Secretary of the Board of Governors, the Academic Council, the Finance Committee and such committees as may be specified by the Board of Governors; and
(viii)exercise such other powers and perform such other duties as may be laid down in the Statutes or as may be delegated to him by the Board of Governors or the Vice-Chancellor.