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 10] [Entire Act]

State of Gujarat - Subsection

Section 10(2) in Dr. Babasaheb Ambedkar Open University Act, 1994

(2)
(a)For the purpose of sub-section (1), the Chancellor shall appoint a committee which shall consist of the following members, namely.-
(i)one member not connected with the University to be nominated in the manner prescribed by the Statutes by the Board of Management.
(ii)one member to be nominated in the manner prescribed by the Statutes by the Vice-Chancellor of all the Universities established by law in the State of Gujarat.
(iii)one member to be nominated by the Chancellor.
(b)The Chancellor shall appoint one of the three members of the Committee as its Chairperson.