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 5(3)] [Section 5] [Entire Act]

State of West Bengal - Subsection

Section 5(3)(a) in Raiganj University Act, 2014

(a)such colleges existing on the said date within the limits of the jurisdiction, shall-
(i)be deemed to be affiliated to the University and continue to be so affiliated until the University otherwise directs; and
(ii)cease to be affiliated from any other University to which they may have been affiliated before the said date subject to the conditions that nothing in this Act shall affect the powers exercised by the West Bengal University of Technology, the West Bengal University of Health Sciences, or such other University as may be notified by the State Government from time to time;
(iii)any person of any such college or institution holding any post under the previously affiliated University shall cease to hold such post or office;