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 31] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 31(2) in Indira Gandhi Technological and The Medical Sciences University Act, 2012

(2)Notwithstanding anything contained in sub-clause (1), the punishment of debarring a student from the examination or restriction from the University ora hostel or an institution, shall on the report of the Vice-Chancellor be considered and imposed by the Executive Committee:Provided that no such punishment shall be imposed without giving to the student concerned a reasonable opportunity to show cause against the action proposed to be taken against him