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 Rajasthan - Section

Section 47 in Dr. Bhimrao Ambedkar Law University, Jaipur Act, 2019

47. Regulations.

(1)Every authority of the University may make Regulations consistent with this Act and the Statutes and Ordinances -
(a)laying down the procedure to be observed at their meetings and the number of members required to form a quorum;
(b)providing for all matters which by this Act and the Statutes or Ordinances are to be provided for by that authority by the Regulations; and
(c)providing for any other matter solely concerning such authority and not provided for by this Act and the Statutes or Ordinances.
(2)Every authority of the University shall make Regulations providing for the giving of notice to the members of such authority of the dates of meetings and of the business to be transacted thereat and for the keeping of a record of the proceeding of meetings.
(3)The Board may direct the amendment, in such manner as it may specify, of any Regulations made under this section or the annulment thereof by any authority of the University.