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 48] [Entire Act]

State of West Bengal - Subsection

Section 48(1) in The West Bengal State University (Barasat, North 24-Parganas) Act, 2007.

(1)The State Government shall have the right-
(a)to cause an inspection to be made, by such person of persons as it may direct,-
(i)of the University, its buildings, laboratories, libraries, museums, press establishment, workshops and equipment,
(ii)of any college or institution maintained by or affiliated to the University, and
(iii)into all affairs of the University and of such college or institution including examination and other work conducted or done by the University or such college or institution; and
(b)to cause an enquiry to be made into the income, expenditure, properties, assets and liabilities of the University and of any college or institution maintained by or affiliated to the University.