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 7] [Entire Act]

State of Gujarat - Subsection

Section 7(1) in The Ganpat University Act, 2005

(1)
(i)There shall be a Parton-in-Chief of the University.
(ii)The First President of the University shall be nominated by the Patron-in-Chief.
(iii)The first President shall hold office during the pleasure of the Parton-in-Chief or for his lifetime, whichever is earlier.
(iv)In the event of the first President ceases to hold office, a President shall be nominated by the managing committee of the foundation from amongst the permanent members of the Executive Committee of the foundation for five years, and shall be eligible for reappointment to that office for a further term of five years.