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 Madhya Pradesh - Section

Section 10A in The M.P. Vishwavidyalaya Adhiniyam, 1973

10A. [ Enquiry against Kulpati, Rector or Registrar under the Madhya Pradesh Lokayukt Evam Up-Lokayukt Adhiniyam, 1981. [Inserted by M.P. Act No. 8 of 1998.]

(1)Notwithstanding anything contained in Section 10, the Kuladhipati may refer to the Lokayukt or Up-Lokayukt for enquiry, any complaint or allegation against Kulpati. Rector or Registrar.
(2)On receiving the report of the Lokayukt or Up-Lokayukt, pursuant to the provisions of sub-section (1) or otherwise, the Kuladhipati may, in his discretion, take action without following the procedure laid down in sub-sections (3), (4) and (5) of Section 10, but in accordance with other relevant provisions of the Adhiniyam and the Rules or Statutes made thereunder.]