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 7] [Entire Act]

State of Kerala - Subsection

Section 7(9) in Kannur University Act, 1996

(9)The Chancellor shall have power to remove the Vice-Chancellor or the Pro-Vice- Chancellor from office by an order in writing on charges of misappropriation or mismanagement of funds or misbehaviour:Provided that an order of removal under this sub-section shall not be passed unless the charges are proved by an enquiry conducted by a person who is or has been a Judge of the High Court or the Supreme Court appointed by the Chancellor for the purpose:Provided further that the Vice-Chancellor or the Pro-Vice-Chancellor shall not be removed under this sub-section unless he has been given a reasonable opportunity of showing cause and of being heard against the action proposed to be taken against him.