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]

State of Kerala - Section

Section 78 in Kerala University of Health Sciences Act, 2010

78. Duties of authorities.

(1)It shall be the duty of every authority or body or officer of the University to ensure that the interests of the University arc duly safeguarded.
(2)If it is found that a damage or loss has been caused to the University by any action on the part of any authority or body or officer of the University not in conformity with the provisions of this Act, Statutes, Ordinances or Regulations,. except when done in good faith, or any failure so as to act in conformity thereof, by wilful neglect or default on its or his part, such damage , or loss shall be liable to be recovered from the authority or body or the concerned members thereof jointly or severally, or from the officer concerned, as the case may be, in accordance with the procedure prescribed by the Statutes.