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 31] [Entire Act]

State of Uttar Pradesh - Section

Section 13 in Uttar Pradesh State Universities Act, 1973

13. Powers and duties of the Vice-Chancellor

. - (1) The Vice-Chancellor shall be the principal executive and academic officer of the University and shall -(a)exercise general supervision and control over the affairs of the University including the constituent colleges and the Institutes maintained by the University and its affiliated and associated colleges;(b)give effect to the decisions of the authorities of the University;(c)in the absence of the Chancellor, preside at meetings of the Court and at any convocation of the University;(d)be responsible for the maintenance of discipline in the University;(e)[ be responsible for holding and conducting the University examinations properly and at due times and for ensuring that the results of such examinations are published expeditiously and that the academic session of the University starts and ends on proper dates.] [Inserted by Uttar Pradesh Act No. 5 of 1977.]
(2)He shall be an ex officio member and Chairman of the Executive Council. Academic Council and the Finance Committee.
(3)He shall have the right to speak in and otherwise to take part in the meeting of any other authority or body of the University but shall not by virtue of this subsection be entitled to vote.
(4)It shall be the duty of the Vice-Chancellor to ensure the faithful observance of the provisions of this Act, the Statutes and Ordinance and he shall, without prejudice to the powers of the Chancellor [under Sections 10 and 68] [Substituted by Uttar Pradesh Act No. 29 of 1974.] possess all such powers as may be necessary in that behalf.
(5)The Vice-Chancellor shall have the power to convene or cause to be convened meetings of the Executive Council, the Court, the Academic Council and the Finance Committee :Provided that he may delegate this Power to any officer of the University.
(6)Where any matter [other than the appointment of teacher of the University] [Inserted by Uttar Pradesh Act No. 1 of 1992 (w.e.f. 22.11.1991).] is of urgent nature requiring immediate action and the same could not be immediately dealt with by any officer or the authority or other body of the University empowered by or under this Act to deal with it, the Vice-Chancellor may take such action as he may deem fit and shall forthwith report the action taken by him to the Chancellor and also to the officer, authority,or other body who or which in the ordinary course would have dealt with the matter :Provided that no such action shall be taken by the Vice-Chancellor without the previous approval of the Chancellor, if it would involve a deviation from the provisions of the Statutes or the Ordinances :Provided further that if the officers, authority or other body is of opinion that such action ought not to have been taken, it may refer the matter to the Chancellor who may either confirm the action taken by the Vice-Chancellor or annul the same or modify it in such manner, as he thinks fit and thereupon, it shall cease to have effect or, as the case may be, take effect in the modified form, so however, that such annulment or modification shall be without prejudice to the validity of anything previously done by or under the order of the Vice-Chancellor :Provided also that any person in the service of University who is aggrieved by the action taken by the Vice-Chancellor under this sub-section, shall have the right to appeal against such action to the Executive Council within three months from the date on which decision on such action is communicated to him and thereupon, the Executive Council may confirm, modify or reverse the action taken by the Vice-Chancellor.
(7)Nothing in sub-section (6) shall be deemed to empower the Vice-Chancellor to incur any expenditure not duly authorised and provided for in the budget.
(8)Where the exercise of the power by the Vice-Chancellor under sub-section (6) involves the appointment of an officer [* * *] [The words 'or a teacher of the University' omitted by Uttar Pradesh Act No. 1 of 1992 (w.e.f. 22.11.1991).], such appointment shall terminate on appointment being made in the prescribed manner or on the expiration of a period of six months from the date of the order of the Vice-Chancellor, whichever is earlier.
(9)The Vice-Chancellor shall exercise such other powers as may be laid down by the Statutes and the Ordinances.