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 12] [Entire Act]

State of Uttarakhand - Subsection

Section 12(3) in Ras Bihari Bose Subharti University Act, 2016

(3)The Visitor shall have the following powers; namely;
(a)to call for any paper or information in relation to the affairs of the University;
(b)On the basis of the information received by the Visitor, if he is satisfied that any decision taken by any authority of the University is not in conformity with the Act, Statutes or Rules, he may issue such directions as he may deem fit for the reconsideration of such decision by the Chancellor of the University, in the interest of the University and the directions so issued shall be complied with by the Chancellor.