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 Jammu-Kashmir - Section

Section 55 in Kashmir and Jammu Universities Act, 1969

55. Transitional arrangements.

- Notwithstanding anything contained in this Act or any Statute or Regulation made thereunder,-
(1)the appointment of the first Vice-Chancellors, the first ProVice Chancellors, the first Registrar and the first Controllers of Examinations of both the Universities constituted under this Act shall be made by the Chancellor in consultation with the ProChancellor, and, until the first appointment as aforesaid is made, the Chancellor may, after consultation with the Pro-Chancellor, make provisional appointments or the said posts on such terms and conditions and for such period as the Chancellor may direct ;
(2)the Syndicate of the two Divisions of the University of Jammu and Kashmir constituted under the provisions of the Jammu and Kashmir University Act, 1965, shall, until such time as the authorities of a University be constituted under the provisions of this Act, perform such duties and exercise such powers in respect of the University concerned as have been conferred upon the Syndicates, the Academic Councils, the Faculties, the Boards of Studies, the Boards of Research Studies in accordance with the provisions of this Act, the Statutes and Regulations made thereunder ; and
(3)all degrees, diplomas and certificates shall continue to be granted and issued by each University constituted under the Act in the name of "University of Jammu and Kashmir" until such dates as the Chancellor may determine and all such degrees, diplomas and certificates shall be as good and valid as if granted or issued by the concerned University under this Act.