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 13] [Entire Act]

State of Karnataka - Subsection

Section 13(9) in The Karnataka Veterinary, Animal and Fisheries Sciences University Act, 2004

(9)The emoluments and other conditions of service of the Vice Chancellor shall be such as may be determined by the Chancellor and shall not be varied to his disadvantage after his appointment as Vice Chancellor. In the event of a Vice-Chancellor retiring on superannuation during his tenureship as Vice Chancellor, his conditions of service already determined shall continue to be in vogue. All his pensionary benefits shall be kept in abeyance, which shall be released after his demitting the office of the Vice-Chancellor.