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 West Bengal - Section

Section 17 in St Xavier's University, Kolkata Act, 2016

17. The Registrar.

(1)The Registrar shall be a whole time officer of the University and shall be appointed by the Chancellor in consultation with the Vice-Chancellor.
(2)The Registrar shall be paid from out of the University fund such salary and allowances as the Chancellor may decide in consultation with the Vice-Chancellor.
(3)The Registrar may resign his office by writing under his hand addressed to the Chancellor.
(4)If the Registrar is for any reason temporarily unable to exercise the powers or perform the duties of his office, the Chancellor may appoint a teacher of the University or an officer of the University, temporarily for a period not exceeding six months, to exercise the powers and perform the duties of the Registrar.
(5)The Registrar may be removed from his office by the Chancellor in consultation with the Vice-Chancellor if he is satisfied that the incumbent,-
(a)has become insane or adjudged by a competent court to be of unsound mind; or
(b)has become an un-discharged insolvent or stands so declared by a competent court; or
(c)has been physically unfit and incapable of discharging function due to protracted illness or physical disability ; or
(d)has wilfully omitted or refused to carry out the provisions of this Act or has committed breach of any of the terms and conditions of the service contract or has abused or misused the powers vested in him or if, in the opinion of the Chancellor, the continuance in the office of the Registrar is detrimental to the interest of the University; or
(e)has been proved to be guilty of criminal breach of trust or criminal negligence or gross financial irregularity or impropriety or gross negligence of duty; or
(f)has shown incompetence to perform or has persistently made default in the performance of the duties imposed on him by or under this Act; or
(g)has been convicted by a court for any offence within the concept and meaning of the Code of Criminal Procedure, 1973:
Provided that the Registrar shall be given a reasonable opportunity to show cause by the Chancellor before taking recourse for his removal under clauses (d), (e), (f) and (g).