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 15] [Entire Act]

State of Karnataka - Subsection

Section 15(5) in The Alliance University Act, 2010

(5)The Chancellor shall have such powers as may be conferred on him by this Act or the Statutes made there under, which shall include the following powers, namely:-
(i)To function as the head of the University;
(ii)To preside at all convocations of the University in the absence of the Visitor or Pro-Visitor;
(iii)To function as a member and the Chairperson of the Board of Governors of the University and also attend all the meetings of the Board of Governors;
(iv)To appoint or re-appoint or terminate the appointment of the Vice- Chancellor, in accordance with the provisions of this Act and the Statutes;
(v)To nominate a person as a member of the Nomination Committee as referred to in section 16(2) of this Act;
(vi)To pre-approve the appointment of the Pro-Vice-Chancellor, the Dean, the Registrar, and the Finance Officer;
(vii)To nominate two academicians as members on the Board of Governors;
(viii)To appoint the first Pro-Vice-Chancellor and the Finance Officer;
(ix)To constitute the first Board of Management, the Finance Committee, the Research Council, the Distance Education Committee, and the Academic Council;
(x)To pre-approve the Agenda Matters in the manner provided for in the Act;
(xi)To resolve a conflict (excluding conflicts at a meeting of the Board of Governors) in the manner provided for in this Act.