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 52] [Entire Act]

State of West Bengal - Subsection

Section 52(2) in The Kalyani University Act, 1981

(2)Subject to the provisions of this Act,-
(a)the Court may delegate any of its powers or duties, conferred or imposed by or under this Act, to-
(i)the Vice-Chancellor,
(ii)the Executive Council,
(iii)a committee constituted from among its own members, or
(iv)a committee appointed in accordance with the Statutes;
(b)the Executive Council may delegate any of its powers or duties, conferred or imposed by or under this Act, to-
(i)the Vice-Chancellor,
(ii)a committee constituted from among its own members,
(iii)a committee constituted in accordance with the Statutes or the Ordinances,
(iv)[ any of the Faculty Councils for post-graduate studies or Councils for undergraduate studies, or] [[Sub-clause (iv) substituted by W.B. Act 17 of 1999, which was earlier as under :-
'(iv) any of the Faculty Councils for post-graduate and undergraduate studies, or'.]]
(v)the Finance Committee;
(c)[the Faculty Council for post-graduate studies or the Council for undergraduate studies] [Words substituted for the words 'the Faculty Council for post-graduate and undergraduate studies' by W.B. Act 17 of 1999.] may delegate any of its powers or duties, conferred or imposed by or under this Act, to-
(i)the Vice-Chancellor,
(ii)a committee constituted from among its own members,
(iii)a committee constituted in accordance with the Regulations, or
(iv)any of the Boards of Studies;
(d)the Finance Committee may delegate any of its powers or duties, conferred or imposed by or under this Act, to-
(i)the Vice-Chancellor, or
(ii)a committee constituted from among its own members.