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 14] [Entire Act]

State of Uttar Pradesh - Subsection

Section 14(3) in The U.P. Krishi Evam Prodyogik Vishwavidyalaya Adhiniyam, 1958

(3)The [Kul Sachiv (Registrar)] [Substituted by U.P. Act 29 of 1974, vide Section 27] shall be responsible for the due custody of the records and the common Seal of the University. He shall be ex-officio Secretary of the Academic Council and shall be bound to place before it all such information as may be necessary for the transaction of business. He shall receive applications for enternce to the University and shall keep a permanent record of all courses, curriculum and other information as deemed necessary.