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]

Union of India - Section

Section 15 in The First Statutes of Indian Institute of Technology (Banaras Hindu University), Varanasi, 2017

15. Registrar.

(1)The Registrar shall be appointed by the Board on the recommendations of the Selection Committee constituted under clause (d) of sub-statute (5) of Statute 17 on such terms and conditions as the Central Government may specify from time to time.
(2)In addition to the role provided in section 19 of the Act, it shall be the duty of the Registrar -
(a)to take action, as may be directed by the Director, to fill up the vacancies including casual vacancies of the Authorities of the Institute.
(b)to perform such other duties as may be assigned by the Director.