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 19] [Entire Act]

State of Nagaland - Subsection

Section 19(5) in The Global Open University (Nagaland) Act, 2006

(5)In case of emergent circumstances where the appointment of a Vice-Chancellor on the basis of a panel prepared by a Selection Committee is not possible for any reason, the Pro Chancellor until an appointment is made in accordance with that procedure, may appoint a suitable person to function as Vice Chancellor for a period not exceeding one year.