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 Haryana - Section

Section 23 in J.C. Bose University of Science and Technology, YMCA, Faridabad Act, 2009

23. Ordinances.

(1)The Ordinances shall be made, amended, repealed or added to by the Executive Council :Provided that no Ordinance shall be made -
(i)affecting the admission or enrolment of students or prescribing examinations to be recognised as equivalent to the University examinations; and
(ii)affecting the conditions, mode of appointment or duties of examiners or the conduct or standard of examination or any course of study, unless the draft of such an Ordinance has been proposed by the Academic Council.
(2)The Executive Council may return to the Academic Council for reconsideration, either in whole or in part, any draft proposed by the Academic Council under sub-section (1) alongwith its suggestions :Provided that the Executive Council shall not amend the draft opposed by the Academic Council itself. It may, however, reject such draft, if not found suitable when submitted to it by the Academic Council for the second time.
(3)All Ordinances made by the Executive Council shall have effect from such date, as it may direct and every Ordinance made shall be communicated, as soon as may be, to the Chancellor.