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 Odisha - Section

Section 7 in Biju Patnaik University of Technology Act, 2002

7. Chancellor.

(1)The Governor of Orissa shall, by virtue of his office, be the Chancellor of the University.
(2)The Chancellor shall be the head of the University and shall, when present, preside at the meeting of the convocation of the University.
(3)All authorities of the University shall be subordinate to the Chancellor.
(4)The Chancellor may, either suo motu or on a reference made to him by the Vice-Chancellor under the provisions of sub-section (8) of section 10 or by the Government, by order in writing, annual any proceeding of any of the authorities of the University which is not in conformity with this Act, the Statutes, Regulations, Rules or any other Law for the time being in force:Provided that before making any such order the Chancellor shall call upon such authority to show cause why such an order, should not be made and, if any cause is shown by such authority within a reasonable time, shall consider the same.
(5)The Chancellor shall have the right to suspend or dismiss any of the authorities of the University and to take measures for the interim administration of the University:Provided that before taking any such action, the Chancellor shall give an opportunity to such authority to show cause why such an action should not be taken.
(6)Every proposal for the conferment of an honorary degree shall be subject to confirmation of the Chancellor;
(7)An appeal shall lie to the Chancel or against any order of dismissal passed by the Board or the Vice-Chancellor against any employee in the service of the University;
(8)An appeal under sub-section (7) shall be filed within sixty days from the date of service of the order of dismissal on the employee concerned;
(9)The Chancellor shall have power to remove the Vice-Chancellor from office by an order in writing on charges of mismanagement of funds or misconduct or for any other good and sufficient reasons:Provided that no order removing the Vice-Chancellor under this subsection shall be passed until such charges are proved by an enquiry conducted by an officer not below the rank of Secretary to Government appointed by the Chancellor for the purpose:Provided further that the Vice-Chancellor shall not be removed under this sub-section unless he has been given a reasonable opportunity of showing cause against the action proposed to be taken against him.