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 22] [Entire Act]

State of Uttarakhand - Subsection

Section 22(2) in Ras Bihari Bose Subharti University Act, 2016

(2)Subject to the provisions of this Act the Court shall have the following powers and functions, namely: -
(a)to review from time to time, the broad policies and programmes of the University and suggest measures for the working, improvement and development of the University;
(b)to consider and pass resolutions on the Annual Report and the Annual Accounts of the University and Audit Report of such accounts;
(c)to nominate members for various councils or Government, semi government or private bodies, where such a member is required to be sent & represent the University for the specific period as may prescribed;
(d)to perform such other functions as may be prescribed.