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 24] [Entire Act]

State of Tamilnadu - Subsection

Section 24(2) in The Anna University of Technology, Tiruchirappalli Act, 2006

(2)
(i)In case the Secretary to Government in-charge of Higher Education, or the Secretary to Government, in-charge of Industries or the Secretary to Government, in-charge of Information and Technology or the Secretary' to Government, in-charge of Law, who is a member of academic council by virtue of item (j) under Clause II - other members in sub-section (1) is unable to attend the meetings of the Academic Council for any reason, he may depute any officer of his department, not lower in rank than that of Deputy Secretary to Government to attend the meetings;
(ii)In case the Director of Technical Education who is a member of the academic council, by virtue of item (j) under Clause II - other members in subsection (1) is unable to attend the meetings of the academic council for any reason, he may depute any officer of the department, not lower in rank than that of Deputy Director, to attend the meetings.