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 Gujarat - Section

Section 53 in The Maharaja Krishnakumarsinhji Bhavnagar University Act, 1978

53. University Fund.

(1)The University shall establish a fund to be called the University Fund.
(2)The following shall form part of, or be paid into the University Fund:
(a)any contribution or grant by the State Government, the Union Government, or the University Grants Commission,
(b)the income of the University from all sources including income from fees and charges,
(c)bequests, donations, endowments and other grants, if any,
(d)any sum borrowed from the Banks with the permission of the State Government.
(3)The University Fund shall be kept in any corresponding new bank constituted under Section 3 of the Banking Companies (Acquisition and Transfer of Undertakings) Act, 1970 (5 of 1970) or Scheduled Bank as defined in the Reserve Bank of India Act, 1934 (II of 1934), or in a co-operative bank approved by the State Government for the purpose or invested in securities authorised by the Indian Trusts Act, 1882 (II of 1882), at the discretion of the Executive Council.