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 Himachal Pradesh - Subsection

Section 12(4) in Chitkara University (Establishment and Regulation) Act, 2008

(4)The Chancellor shall have the following powers, namely:-
(a)to call for any information or record;
(b)to appoint the Vice-Chancellor;
(c)to remove the Vice-Chancellor in accordance with the provisions of sub-section (7) of section 13 of this Act; and
(d)such other powers as may be specified by the statutes.