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 Assam University Act, 1989

43. Transitional provision.-

Notwithstanding anything contained in this Act and the Statutes,-
(a)the first Chancellor and the first Vice-Chanceller shall be appointed by the Visitor and each of the said officers shall hold office for a term of five years;
(b)the first Registrar and the 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 Court and the first Executive Council shall consist of not more than thirty members and eleven members, respectively, who shall be nominated by the Visitor and shall hold office for a term of three years;
(d)the first Planning Board shall consist of not more than ten members, who shall be nominated by the Visitor and they shall hold office for a term of three years;
(e)the first Academic Council shall be constituted on the expiry of a period of six months from the commencement of this Act and during the said period of six months, the powers of the Academic Council shall be performed by the Planning Board constituted under section 22;
(f)the first Academic Council shall consist of not more than twenty-one members, who shall be nominated by the Visitor and they shall hold office for a term of three years:
Provided that if any vacancy in the above offices or authorities, the same shall be filed by appointment or nomination, as the case may be, by the Visitor, and the person 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 office, if such vacancy had not occurred.