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 Tamilnadu - Section

Section 29 in The Bharathidasan University Act, 1981

29. Constitution and functions of Faculties.

(1)The University shall include Faculties of Arts, Science, Law, Medicine, Engineering and Technology, Education, Commerce, Indian and other languages, Indian Systems of Medicine, Fine Arts and such other Faculties as may be prescribed by the statutes.
(2)The constitution and functions of the Faculties shall, in all other respects, be such as may be prescribed by the regulations:[* * *] [Omitted by the Bharathiar University and the Bharathidasan University (Amendment) Act, 1986 (Tamil Nadu Act 20 of 1986).]
(3)Notwithstanding anything contained in sub-section (2), the Standing Committee on Academic Affairs may, on the recommendations of the Syndicate, appoint any teacher of the University as a member of a Faculty.
(4)Each Faculty shall comprise such departments of teaching as may be prescribed by the [* * *] [Omitted by the Bharathiar University and the Bharathidasan University (Amendment) Act, 1986 (Tamil Nadu Act 20 of 1986).] statutes.