Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 12(3)] [Section 12] [Entire Act] State of Tamilnadu - Subsection Section 12(3)(b) in The Bharathiar University Act, 1981 (b)the Vice-Chancellor may, by writing under his hand addressed to the Chancellor and after giving two months' notice, resign his office: