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 58] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 58(2) in Kashmir and Jammu Universities Act, 1969

(2)Notwithstanding the repeal of the said Ordinance or the repeal of the Jammu and Kashmir University Act, 1965 under the said Ordinance,-
(a)all degree conferred, and diplomas, certificates and privileges granted by the University of Jammu and Kashmir under the Jammu and Kashmir University Act, 1965 shall be as good and valid as if conferred and granted by the University concerned under this Act ;
(b)the Syndicates of the Divisions of the University of Jammu and Kashmir constituted under the Jammu and Kashmir University Act, 1965, shall continue for purposes of sub-section (2) of section 55 of this Act for the period mentioned in the said sub-section ;
(c)anything done, any action taken, any appointment made or order issued [ under the said Ordinance or under the Jammu and Kashmir University Act, 1965] [Words substituted by Act X of 1973, s. 8.] or issued under this Act :
Provided that if any appointment was made [under the said Ordnance or under the Jammu and Kashmir University Act, 1965] [Words substituted by Act X of 1973, s. 8.] subject to any conditions, such appointment shall continue subject to that condition under this Act.