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 16] [Entire Act]

Union of India - Section

Section 3 in University of Hyderabad Act, 1974

3. The University.-

(1)There shall be established, in the State of Andhra Pradesh, a University by the name of "University of Hyderabad."
(2)The headquarters of the University shall be at Hyderabad and it may establish campuses at such other places within its jurisdiction as it may deem fit.
(3)The first Chancellor and the first Vice-Chancellor and the first members of the Court, the Executive Council and the Academic Council and all persons who may hereafter become such officers or members, so long as they continue to hold such office or membership, are hereby constituted a body corporate by the name of "University of Hyderabad."
(4)The University shall have perpetual succession and a common seal, and shall sue and be sued by the said name.