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]

State of Gujarat - Section

Section 8 in The Shree Somnath Sanskrit University Act, 2005

8. Inspection and inquiry.

(1)The Chancellor shall have the right to cause an inspection to be made by such person or persons as he may direct of the University its buildings, laboratories, libraries, museums, workshops and equipments of any college or hostel maintained, recognised or approved by or affiliated to the University of the teaching and other work conducted by the University and of the conduct of examination held by the University and to cause an inquiry to be made in respect of any matter connected with the University. The Chancellor shall in every case give notice to the University of his intention to cause an inspection or inquiry to be made and the University shall be entitled to be represented thereat.
(2)The Chancellor shall communicate to the Executive Council his views with reference to the results of such inspection or inquiry and shall after ascertaining the opinion of the Executive Council advise the University on the action to be taken.
(3)The Executive Council shall report to the Chancellor such action, if any, as it has taken or may propose to take upon the results of the inspection or inquiry. Such report shall be submitted within such time as the Chancellor may direct.