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 Bihar - Section

Section 18 in The Aryabhatta Knowledge University Act, 2008

18. The Court.

(1)The constitution of the Court and the term of office of its members shall be prescribed by the Statutes.
(2)The Court shall necessarily meet every year in the month of August/ September for such number of days as the Executive Council consider necessary.
(3)Subject to the provisions of this Act, the Court shall have the following powers and functions, namely:-
(a)to review, from time to time, the broad policies and programmes of the University and to suggest measures for the improvement and development of the University;
(b)to consider and pass resolutions on the annual report and annual accounts of the University and the report of its auditors on such accounts;
(c)to advise the Chancellor in respect of any matter which may be referred to it for advice; and
(d)to perform such other functions as may be prescribed by the Statutes.