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 23] [Entire Act]

State of Gujarat - Section

Section 58 in The Gujarat University Act, 1949

58. [ Disputes as to constitution of University authority or body. [Section 58 substituted by Gujarat 9 of 1983, dated 31st March, 1983 (w.r.e.f. 25-01-1983).]

- Where any question arises to-
(1)the interpretation of any provision of this Act, or of any Statute, Ordinance, Regulation or Rules, or
(2)whether a person has been duly elected or appointed as, or is entitled to be or ceases to be entitled to be, a member of any authority or other body of the University,
(a)it may be referred to the State Government if it relates to a matter specified in clause (1), and
(b)it shall be referred to the State Government if-
(i)it relates to a matter specified in clause (2), or
(ii)if twenty members of the Court so require, irrespective of whether it relates to a matter specified in clause (1) or clause (2), and the State Government shall after making such inquiry as it deems fit (including giving opportunity of being heard where necessary) decide the question and its decision shall be final.]