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 1] [Entire Act]

State of Uttar Pradesh - Section

Section 8 in Uttar Pradesh Rajarshi Tandon Open University Act, 1999

8. Visitation.

(1)The State Government shall have the right to 'station cause an inspection to be made, by such person or persons as it may direct, of the University or any college or study centre maintained by the University including its buildings, libraries, laboratories, workshops and equipments and also of the examinations, teaching and other work conducted or done by the University or such college or study centre or to cause an inquiry to be made in the like manner in respect of any matter connected with the administration and finances of the University or such college or such centre.
(2)Where the State Government decides to cause an inspection or inquiry to be made under sub section (I), it shall inform the University of the same through the Registrar, and any person nominated by the Executive Council may be present at such inspection or inquiry as representative of the University and he shall have the right to be heard as such;Provided that no legal practitioner shall appear, plead or act on behalf of the University at such inspection or inquiry.
(3)The person or persons appointed to inspect or inquire under sub-section (1) shall have all the powers of a evil court, while trying a suit under the Code of Civil Procedure, 1908, for the purpose of taking evidence on oath and enforcing the attendance of witnesses and compelling production of documents and material objects, and shall be deemed to be a civil court within the meaning of sections 345 and 346 of the Code of Criminal Procedure, 1973 and any proceedings before him or them shall be deemed to be a judicial proceeding within the meaning of sections 193 and 228 of the Indian Penal Code.
(4)The State Government shall address the Vice-Chancellor with reference to the result of such inspection or inquiry, and the Vice Chancellor shall communicate to the Executive Council the views of the State Government with such advice as the State Government may offer upon the action to be taken thereon.
(5)The Vice-Chancellor shall then within such time as the State Government may fix, submit to it a report of the action taken or proposed to be taken by the Executive Council.
(6)If authorities of the University do no, within a reasonable time, take action to the satisfaction of the State Government, the State Government may, after considering any explanation which such authorities may furnish, issue such directions as it may think fit, and the authorities of the Universities shall comply with such directions.
(7)The State Government shall send to the Chancellor a copy of every report of an inspection or inquiry caused to be made under sub section (1) and of every communication received from the Vice-Chancellor under sub-section (5) and of every direction issued under sub section (6) and also of every report or information received in respect of compliance or non compliance with such direction.
(8)Without prejudice to the provisions to sub-section (6), if the Chancellor on consideration of any document or material referred, to in sub section (7) is of opinion that the Executive Council has failed to carry out its functions or has abused its powers, he may, after giving it an opportunity of submitting a written explanation, order that in supersession of the sad Executive Council, an ad-hoc Executive Council, consisting of the Vice-Chancellor and such other persons not exceeding ten in number as the chancellor may appoint in that behalf including any member of the superseded Executive Council, shall, for such period not exceeding two years as the Chancellor may from time to time specify, exercise and perform all the powers and functions of the Executive Council under this Act.
(9)Upon an order being made under sub section (8) the term of office of all members of the Executive Council superseded thereby, including ex-officio members, shall cease and all such members shall vacate their offices as such.Chapter - IV (Officers of the University)