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] [Entire Act]

State of Maharashtra - Section

Section 12 in Amity University Act, 2014

12. President.

(1)The President shall be appointed by the sponsoring body for a period of three years, with the approval of the Government in such manner.
(2)The eligibility and criteria for the post of President shall be prescribed by the rules and regulations issued by the State Government.
(3)The President shall be the Head of the University.
(4)The President shall preside over at the meetings of the Governing Body and convocation of the University for Conferring Degrees, Diplomas or other academic distinctions.
(5)The President 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 14 of this Act;
(d)such other powers as may be specified by the statutes.