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 Karnataka - Section

Section 7 in The Karnataka State Higher Education Council Act, 2010

7. The Vice-Chairman.

(1)The Vice-Chairman shall preside over the meetings of the Council or the Executive Committee in the absence of the Chairman.
(2)The Vice-Chairman shall exercise such other powers and perform such other functions as may be prescribed.
(3)The Vice-Chairman or any member other than an ex-officio member shall be appointed by the Government ordinarily for a term of five years and shall not be eligible for reappointment for a second term:Provided that a person who has not attained the age of seventy years shall be eligible to be appointed as the Vice-Chairman.