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 Uttarakhand - Section

Section 26 in Uttarakhand Technical University Act, 2005

26. Inspection and inquiry.

(1)The State Government shall have the right to cause an inspection to be made by such person as it may direct, of any college, including its buildings, laboratories and equipments and also of the examinations, teaching and other work conducted or done by it, or cause an inquiry to be made in respect of any matter connected with the administration and finances of such college.
(2)Where the State Government decides to cause an inspection or an inquiry to be made under sub-section (1), it shall inform the Management of the college and a representative appointed by the management and where the management fails to appoint a representative, the principal of the college may be present at such inspection or inquiry and shall have the right to be heard on behalf of the management but no legal practitioner shall appear, plead or act on behalf of the college at such inspection or inquiry.
(3)The person or persons appointed to inspect or inquire under sub-section (1)shall have all the powers of a civil court while trying a suit under the code of the civil procedure, 1908, for the purpose of taking evidence on oath and of enforcing the attendance of witnesses and compelling production of documents and material objects, and shall be deemed to be a civil court within the meaning of sections 345 and 346 of the Code of Criminal procedure, 1973 and any proceedings before him or them shall be deemed to be judicial proceedings within the meaning of sections 193 and 228 of the Indian Penal Code.
(4)The State Government may communicate to the management of the College, the result of such inspection or inquiry and may issue direction as to the action to be taken and the Management shall forthwith comply with such direction.
(5)The State Government shall inform the Vice-Chancellor about the Communication made by it to the management under sub-section (4) and the Vice-Chancellor shall communicate to the Executive Council the views of the State Government with such advice as the State Government may offer upon the action to be taken thereon.
(6)The Vice-Chancellor shall then within such time as the State Government may fix, submit to it a report of the action taken or proposed to be taken by the Executive council.
(7)If the University authorities do not, within a reasonable time, take action to the satisfaction of the State Government, the State Government may, after considering an explanation, which the University authorities may furnish, issue such direction, as it may think fit, and the University authorities shall be bound to comply with such directions.
(8)The State Government may, at any time, call for any information from the Management or principal of college in connection with such inspection or inquiry.