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 17] [Entire Act]

State of Karnataka - Subsection

Section 17(6) in THE ATRIA UNIVERSITY ACT, 2020

(6)The services of the Vice- Chancellor can be terminated by the Chancellorwith the approval of the Board of Governors after following the principles of naturaljustice and after providing an opportunity to present his case including, fortermination on, disciplinary grounds.