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 14] [Entire Act]

State of West Bengal - Subsection

Section 14(4) in Amity university Act, 2014

(4)The Chancellor shall have the following powers' namely:-
(a)to call for any information or record of the University;
(b)to appoint the Vice-Chancellor;
(c)to remove the Vice-Chancellor in accordance with the provisions made under this Act;
(d)such other powers as may be provided for by the Statutes'