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 14] [Entire Act]

State of Chattisgarh - Subsection

Section 14(6) in Chhattisgarh Private Universities (Establishment and Operation) Rules, 2005

(6)If a casual vacancy occurs in the office of the Chairman or Full-Time Member or Part-Time Member, whether by reason of death, resignation or otherwise, the vacancy shall be filled by a fresh appointment.Education Department may, in consultation with the visitor, fill any casual vacancy of the office of the Chairman by appointing any Full Time Member for not exceeding two months.