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 60 in The Shree Somnath Sanskrit University Act, 2005

60. Transitory powers of first Vice-Chancellor.

(1)It shall be the duty of the first Vice-Chancellor,-
(a)to give recognition to institutions, if any as far as possible consistent with the provisions of Section 51; and
(b)to make arrangements for constituting the Executive Council, the Academic Council and other authorities of the University within six months after the date of his appointment or such longer period not exceeding one year as the State Government may by notification in the Official Gazette, direct.
(2)The first Vice-Chancellor shall with the assistance of the Advisory Committee consisting of not more than fifteen members who are experts in the field of Sanskrit and its literature, nominated by the State Government,-
(a)subject to the provisions of this Act, and the approval of the Chancellor-
(i)make provisional Regulations necessary for constituting the aforesaid authorities and regulating the procedure at their meetings and the transaction of their business,
(ii)draw up rules that may be necessary for regulating the method of nomination and appointment to the aforesaid authorities,
(b)frame the first Regulations, under this Act and submit them for confirmation to the respective authorities when they commence to exercise their functions.
(3)The authorities constituted under sub-section (1) shall commence to exercise their functions on such date or dates as the State Government may, by notification in the Official Gazette, direct,
(4)The Regulations framed by the first Vice-Chancellor shall, when confirmed by the Executive Council, be published in the Official Gazette.