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 8] [Entire Act]

State of West Bengal - Subsection

Section 8(2) in Kanyashree University Act, 2018

(2)Notwithstanding contained in sub-section (1) or in any other law for the time being in force, the State Government, may by Notification in the Official Gazette allow the University to affiliate colleges and institutions imparting course of studies similar or closely connected with the academic principles of the University and with effect from such date as the State Government may, appoint in this-behalf,-
(A)all colleges and educational institutions, whether Government administered or Government-aided or self-financed, imparting education specially in literature, sciences, social sciences, cognitive science, and such other branches of studies, as the State Government may from time to time determines, for the advancement of learning and dissemination of knowledge in such branches and affiliated to any other University in the State -
(i)shall be deemed to be affiliated to the University for such period and subject to such terms and conditions, as may be imposed by the University, not inconsistent with the provisions of this Act or any other law for the time being in force, and
(ii)shall cease to be affiliated to the University to which any such college or institution may have been affiliated before the said date;
(B)any Principal, teacher, or other employee, or any member of the Governing Body, by whatever name called, or any student, of any such affiliated college or institution, holding, by virtue of his being such Principal, teacher, or other employee, or member or student, any office in or under any University or any of the authorities of such University to which such college or institution was affiliated before the said date, shall cease to hold such office and the vacancy so caused shall be deemed to be a casual vacancy for the purposes of any law under which that University was established;
(C)whenever the University issues directions in addition to the requirements stipulated in sub-clause (i) of clause (A), the affiliated institution shall be bound to comply with such terms and Conditions as may be incorporated in the directions of the University within such reasonable time as may be determined by the University;
(D)the University shall have power to alter or withdraw the affiliation deemed to have been granted under this section, if the affiliated institution does not comply with all the terms and conditions of such affiliation;
(E)for the purpose of deemed affiliation under this sub-section, it shall be competent for the University to satisfy itself in such manner as it may decide, if an affiliated institution was validly affiliated to any University established before the said date.