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 47] [Entire Act]

State of West Bengal - Subsection

Section 47(1) in Sanskrit College and University, West Bengal Act, 2015

(1)The State Government shall have the right-
(a)to cause an inspection to be made, by such person or persons as it may direct,-
(i)of the University, its buildings, laboratories, libraries, museums, press establishment, workshops and equipment,
(ii)of any institution maintained by the University, and
(iii)into all affairs of the University and of such institution including examination and other work conducted or done by the University or such institution; and
(b)to cause an enquiry to be made into the income, expenditure, properties, assets and liabilities of the University and of any such institution maintained by the University.