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 14] [Entire Act]

State of Tamilnadu - Subsection

Section 14(5) in Tamil Nadu National Law School Act, 2012

(5)It shall be the duty of the Registrar, -
(a)to be the custodian of the records, the common seal and such other property of the School as the Executive Council shall commit to his charge;
(b)to issue all notices convening meetings of the General Council, the Executive Council, the Academic Council, the Faculties, the Boards of Studies, the Boards of Examiners and of any Committee appointed by the authorities of the School;
(c)to keep the minutes of all the proceedings of the meeting of the General Council, the Executive Council, the Academic Council, the Faculties, the Boards of Studies, the Boards of Examiners and of any Committee appointed by the authorities of the School;
(d)to conduct the official correspondence of the General Council;
(e)to supply to the Chancellor, copies of the agenda of the meetings of the authorities of the School as soon as they are issued and the minutes of the proceedings of such meetings; and
(f)to exercise such other powers and perform such other duties as may be specified in the regulations or as may be required, from time to time, by the General Council, the Executive Council or the Vice-Chancellor.