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 58] [Entire Act]

State of West Bengal - Subsection

Section 58(1) in The Bankura University Act, 2013

(1)The Chancellor shall, within three months from the date of publication of this Act in the Official Gazette , appoint a person to be the Vice Chancellor under sub-section (4) of section 59, and he shall be the first Vice-Chancellor of the University and shall hold office for a period as may be prescribed. The first Vice- Chancellor shall exercise all the powers and perform all the duties of the Vice- Chancellor under this Act.