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 4] [Entire Act]

State of Uttar Pradesh - Section

Section 74 in Uttar Pradesh State Universities Act, 1973

74. Repeal of certain enactments

. - (1) The following enactments are hereby repealed, with effect from the respective dates on which this Act is brought into force in relation to the existing University concerned, namely-(a)the Lucknow University Act, 1920;(b)the Allahabad University Act, 1921;(c)the Agra University Act, 1926;(d)the Gorakhpur University Act, 1956;(e)the Varanaseya Sanskrit Vishwavidyalaya Act, 1956; and(f)the Kanpur and Meerut Universities Act, 1965.
(2)[ Notwithstanding such repeal-
(a)all appointments made, orders issued, degrees or diplomas conferred or certificates issued, privileges granted or other things done (including registration of graduates) under any such enactment, shall be deemed to have been respectively made, issued, conferred, granted or done under the corresponding provisions of this Act, and except as otherwise provided by or under this Act continue in force unless and until they are superseded by any order made under this Act :
(b)all proceedings of Selection Committee which took before the commencement of this Act and all actions by the management or by the Executive Council, as the case may be, in respect of the recommendation of such Selection Committees,where no orders of appointment on the basis thereof were passed before the commencement of this Act, shall, notwithstanding that the procedure for selection has been modified by this Act, be deemed to have been valid but further proceeding in connection with such pending selections shall be taken in accordance with the provisions of this Act and be continued from the stage where they stood immediately before such commencement.]
(3)Notwithstanding anything in sub-sections (1) and (2), or in any other provisions of this Act -
(a)[* * *] [Omitted by Uttar Pradesh Act No. 29 of 1974.];
(b)[* * *] [Omitted by Uttar Pradesh Act No. 5 of 1977.];
(c)where any institution has applied for affiliation to the University of Agra in accordance with the provisions of the Agra University Act, 1926, before June 18, 1973 and such application was pending on the said date, and the place where the institution is situated lies under this Act outside the area of the University of Agra, such application may be disposed of by the competent authorities of the University of Agra as if the institution would be affiliated to that University, and upon the grant of such application by the Chancellor, the institution would stand affiliated to the University within whose territorial jurisdiction as specified in Section 5, the institution would lie;
(d)until fresh panels of experts are drawn up under sub-section (5) of Section 31, the Chancellor or the Vice-Chancellor, as the case may be, may nominate experts to a Selection Committee under that section from out of the panels in existence immediately before the commencement of this Act:
[Provided that the provisions of Explanations I and II to the said subsection (5) shall apply also to the panels of experts referred to in this clause and to nominations made from such panels under this clause;] [Inserted by Uttar Pradesh Act No. 21 of 1975, and shall be deemed always to have been inserted.]
(e)until a Finance Officer is appointed in a University, the functions of the Finance Officer under this Act shall be performed by a Dean of Faculty nominated by the Chancellor in that behalf;
(f)until rules are made under Section 17, any vacancy in a post of Registrar, Deputy Registrar or Assistant Registrar may be filled on a provisional basis by the Chancellor, in the case of the post of Registrar and by the Vice-Chancellor in the case of the post of Deputy Registrar or Assistant Registrar;
(g)[ every student of the Kashi Naresh Government Degree College, Gyanpur, or the Government Degree College, Jakhni, situate in district Varanasi, or the Government Degree College, Rishikesh, situate in district Dehradun, who - [Inserted by Uttar Pradesh Act No. 29 of 1974.]
(1)immediately before the commencement of Uttar Pradesh State Universities Ordinance, 1973, was studying for a degree of the University of Agra; or
(2)was admitted as a student of any of the said colleges during the academic year 1973-74 for a degree of the said University; or
(3)is eligible to appear at any degree examination of the said University in the year 1974 or in the year 1975 [or in the year 1976] as an ex-student;shall be permitted to complete his course in accordance with the syllabus of the University of Agra, and necessary arrangements for the instruction and examination of such students shall be made by the University of Agra and on the results of such examination, the degree may be conferred by that very University;
(h)until the Faculties are constituted in the Universities referred to in sub-section (1) or sub-section (1-A) of Section 4, the Selection Committee referred to in clause (c), of sub-section (4) of Section 31 shall consist of the following members, namely -
(1)the Head of the Management or a member of the Management nominated by him, who shall be the Chairman;
(2)one member of the Management nominated by the Management; and
(3)three experts to be nominated by the Vice-Chancellor;]
(i)[ every person residing within the area of the University of Gorakhpur who was permitted by the Agra University to appear in B.A. Part I or M.A. Part I Examination of 1974 from the Kashi Naresh Government Degree College, Gyanpur, Varanasi Centre and who, on the result of the examination, has been declared successful, shall be permitted by the University of Agra to appear in the B.A. Part II or M.A. Part II Examination, as the case may be, of the said University from the Kashi Naresh Government Degree College, Gyanpur, Varanasi Centre, during the academic year 1974-75 and 1975-76 and on that results of such examination the degree may be conferred by that very University, and such examination shall be deemed to be valid : [Inserted by Uttar Pradesh Act No. 5 of 1977, and shall be deemed always to have been inserted.]
(j)any person residing within the area of the University of Allahabad or the University of Lucknow may be permitted by the University of Kanpur (hereinafter in this clause referred to as the said University) to appear in an examination referred to in clause (5) of Section 7, and on the result of such examination a degree may be conferred by the said University notwithstanding that such person was not residing within the area of the said University.]