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 Maharashtra - Section

Section 9A in The Maharashtra National Law University Act, 2014

9A. [ Pro-Chancellor. [Inserted by Maharashtra Act No. 76 of 2018, dated 17.12.2018.]

(1)The Chief Justice of High Court shall be the Pro-Chancellor of the University.
(2)The Pro-Chancellor under the direction of the Chancellor or suo motu shall have the right to cause an inspection, to be made by such person or persons as he may direct, of the university, its buildings, libraries and equipments and of any institution maintained by the university, and also of the examinations, teaching and other work conducted or done by the university, and to cause an inquiry to be made in the like manner in respect of any matter connected with the administration and finances of the university.
(3)The Pro-Chancellor shall, in every case give notice, to the university of his intention to cause an inspection or inquiry to be made, and the university shall be entitled to appoint a representative who shall have the right to be present and be heard at such inspection or inquiry.
(4)The Pro-Chancellor may address the Vice-Chancellor with reference to the result of such inspection or inquiry and the Vice-Chancellor shall communicate to the General Council, the views of the Pro-Chancellor alongwith such advice as the Pro-Chancellor may have tendered on the action to be taken thereon.
(5)The General Council shall communicate through the Vice-Chancellor to the Pro-Chancellor such action, if any, as it proposes to take or has been taken on the result of such inspection or inquiry.
(6)The Pro-Chancellor shall report to the Chancellor the action taken by him in pursuance of provisions of above sub-sections.]