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]

Union of India - Section

Section 43 in The Tezpur University Act, 1993

43. Transitional provisions.

Notwithstanding anything contained in this Act and the Statutes,-
(a)the first Vice-Chancellor shall be appointed by the Visitor and the said officer shall hold office for a term of five years;
(b)the first Registrar and the first Finance Officer shall be appointed by the Visitor and each of the said officers shall hold office for a term of three Years;
(c)the, first Board of Management shaft consist of not more than eleven members who shall be nominated by the Visitor and they shall hold office for a term of three years;
(d)the first Academic Council) and the first Planning Board, shall be constituted on the expiry of a period of ten years from the commencement of this Act and during the said period of ten years, the powers and functions of. these two authorities shall be exercised and performed by the Planning and Academic Committee constituted under section 20:
Provided that if any vacancy occurs in the above offices or authorities, the same shall be filled by appointment or nomination, as the case may be, by the Visitor, and the persons so appointed or nominated shall hold office for so long as the officer or member in whose place he is appointed or nominated would have held that office, if such vacancy had not occurred.