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 44] [Entire Act]

State of West Bengal - Subsection

Section 44(1) in The Rabindra Bharati Act, 1981

(1)The State Government shall have the right -
(a)to cause an inspection to be made, by such person or persons as it may direct -
(i)of the University, its buildings, laboratories, libraries, museums, press establishment, workshops, and equipments,
(ii)of the college affiliated to the University, and
(iii)into all affairs of the University and of such college including examination and other work conducted or done by the University or such college, and
(b)to cause an enquiry to be made into the income, expenditure, properties, assets and liabilities of the University and of the college affiliated to the University.