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 12] [Entire Act]

State of Gujarat - Subsection

Section 12(2) in Bhakta Kavi Narsinh Mehta University Act, 2015

(2)To be eligible for being appointed as the Vice-Chancellor, a person shall be,-
(i)an eminent academician having Ph. D. Degree with a minimum of ten years of experience as a professor, or;
(ii)a distinguished academician having Ph. D. Degree with a minimum of twelve years of academic/educational administrative experience in a University, reputed academic or administrative or research institute or organisation.