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 Uttar Pradesh - Section

Section 11 in Doctor Ram Manohar Lohiya National Law University Uttar Pradesh Act, 2005

11. Powers of the General Council.

- The General Council shall have the following powers, namely:-
(i)to appoint the [Vice-Chancellor] [Substituted for 'Director' by U.P. Act 5 of 2009, Section 2.] of the [University] [Substituted for 'Sansthan' by U.P. Act 35 of 2006, Section 2.] under the provisions of this Act;
(ii)to exercise the powers and functions of the [University] [Substituted for 'Sansthan' by U.P. Act 35 of 2006, Section 2.] referred to in Section 5 except where such powers are given to some other authority or officer of the [University] [Substituted for 'Sansthan' by U.P. Act 35 of 2006, Section 2.] under the provisions of this Act;
(iii)to review from time to time the broad policies and programmes of the [University] [Substituted for 'Sansthan' by U.P. Act 35 of 2006, Section 2.] and to take measures for the improvement and development of the [University] [Substituted for 'Sansthan' by U.P. Act 35 of 2006, Section 2.];
(iv)to consider and pass resolutions as deemed fit on the annual report, financial estimates, annual accounts and the audit reports on such accounts;
(v)to delegate all or any of its powers to the [Vice-Chancellor] [Substituted for 'Director' by U.P. Act 5 of 2009, Section 2.] or any committee or any sub-committee or to any one or more of its members; and
(vi)to perform such other functions as it may deem necessary for the efficient functioning and administration of the [University] [Substituted for 'Sansthan' by U.P. Act 35 of 2006, Section 2.].