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 Madhya Pradesh - Section

Section 16 in The M.P. Vishwavidyalaya Adhiniyam, 1973

16. Registrar.

- [(1) The Registrar shall he a whole time salaried officer of the University and shall discharge his duties under the Act, subject to the general superintendence and control of the Kulpati. He shall act as the Secretary of the Court, of the Executive Council, of the Academic Council and of the Academic Planning and Evaluation Board.
(2)The Registrar shall be appointed in accordance with the provisions of Section [15-C] [Substituted by M.P. Act No. 19 of 1980.] and the rules made thereunder].
(3)[ x x x] [Omitted by M.P. Act No. 19 of 1980.]
(4)Subject to the powers of the Executive Council, the Registrar shall unless otherwise provided in the Statutes, be responsible for seeing that all moneys are expended for the purpose for which they are granted or allotted.
(5)Unless otherwise provided for by or under this Act, all contracts shall be signed and all documents and records shall be authenticated by the Registrar on behalf of the University.
(6)The Registrar shall exercise such powers and perform such duties as may be conferred or imposed on him, by the Statutes, the Ordinances or the Regulations :[Provided that the first Registrar of each University specified in Part II of the Second Schedule shall be appointed by the Kuladhipati after consultation with the State Government and shall hold office for such period not exceeding four years and on such terms and conditions as the Kuladhipati may determine.] [Inserted by M.P. Act No. 23 of 1983.]