Section 11(3)(b) in Tamil Nadu Fisheries University Act, 2012
(b)the Vice-Chancellor shall not be removed from his office on the ground of willful omission or refusal to carry out the provisions of this Act, or abuse of the powers vested in him except by an order of the Chancellor passed after due enquiry ordered by the Government, by such person who is or has been,-(i)a judge of the High Court; or(ii)an officer of the Government not below the rank of Chief Secretary to Government; or(iii)a Vice-Chancellor of any University in the State,