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 1] [Section 12] [Entire Act]

State of Rajasthan - Subsection

Section 12(6) in The Jai Narain Vyas University Jodhpur Act, 1962

(6)Where any action taken by the Vice-Chancellor under subsection (5) affects any person in the service of the University to his disadvantage, such person may prefer an appeal to the Syndicate within fifteen days from the date on which the action so taken is communicated to him;Provided that the Syndicate may entertain an appeal under this sub-section after the expiry of the period of limitation prescribed by the same, if it is satisfied that there were sufficient rounds for the applicant being unable to file the appeal within such period.