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]

State of Karnataka - Section

Section 3 in Universities of Agricultural Sciences Act, 2009

3. Establishment and Incorporation of the Universities.

(1)The Universities established under section 3 of the Karnataka Universities of Agricultural Sciences Act, 1963, (Karnataka Act 22 of 1963) shall be deemed to have been established under this Act with their territorial jurisdictions as hereinafter provided, namely:-
(a)The University of Agricultural Sciences, Bangalore having headquarter at Bangalore with territorial jurisdiction extending over the districts of Kolar, Chickballapur, Bangalore (Rural), Bangalore (Urban), Ramanagaram, Mandya, Tumkur, Mysore, Chamarajnagar, Hassan, Chickamagalur, Shimoga, Udipi, Dakshina Kannada, Kodagu, Chitradurga and Davanagere;
(b)The University of Agricultural Sciences, Dharwad, having headquarter at Dharwad with territorial jurisdiction extending over the districts of Bagalkot, Belgaum, Bellary, Bidar, Bijapur, Dharwad, Gadag, Gulbarga, Haveri, Koppal, Raichur, and Uttara Kannada;
(2)Notwithstanding anything contained in sub-section (1) on the date of commencement of this Act, there shall be established the University of Agricultural Sciences, Raichur with the headquarters at Raichur with the territorial jurisdiction extending over the districts of Gulbarga, Bidar, Raichur, Bellary, Koppal and the University established under clause (b) of sub-section (1), shall cease to have territorial jurisdiction extending over such area.
(3)The Chancellor, Pro-Chancellor, Vice-Chancellor, Board of Management and Academic Council, and other authorities and officers of each University shall constitute a body Corporate to be called by the name of the University specified in sub-section (1).
(4)Each such University shall have perpetual succession and a common seal and may sue and be sued by its name.
(5)The University shall be competent to acquire and hold both movable and immovable property and to borrow money from the Central Government, State Government or any other approved sources and to enter into any contract and to do all other things necessary for the purpose of this Act.
(6)The University shall not lease, sell or otherwise transfer any immovable property which may have become vested in it or been acquired by it without, obtaining prior approval of the Government.
(7)In all suits and other legal proceedings by or against the University, the pleading shall be signed and verified by the Registrar and all processes in such suits and proceedings shall be issued to and served on, the Registrar of the University.