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 Bihar - Section

Section 16A in Patna University Act, 1976

16A. [ Proctor. [Inserted by Act 67 of 1982.]

(1)The Vice-Chancellor shall appoint Proctor from amongst such teachers of the University as are not below the rank of Reader.
(2)His tenure shall be of two years and on the expiry of his tenure, he may again be appointed:Provided that if at any time the Vice-Chancellor thinks it proper on administrative grounds, he may send the Proctor back to his original post and appoint another person as Proctor for the unexpired period of his term.
(3)In case of vacancy for the post of Proctor caused due to resignation or illness or any other reason, his duties shall be discharged by a person appointed for the purpose by the Vice-Chancellor.
(4)Duties of the Proctor shall be determined by the Statutes.]