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 10] [Entire Act]

State of Gujarat - Subsection

Section 10(3) in The Maharaja Krishnakumarsinhji Bhavnagar University Act, 1978

(3)The Committee so appointed shall, within such time and in such manner as may be prescribed by Statutes, select three persons whom it considers fit for being appointed as Vice-Chancellor and [shall recommend to the Chancellor the names of the persons so selected arranged in an alphabetical order] [These words were substituted for the words 'shall recommend to the State Government the names of the persons so selected' 'by Gujarat 7 of 1987, Section 6 (3).] together with such other particulars as may be prescribed by the Statutes:Provided that as far as possible the Committee shall not select any such person who if appointed as Vice-Chancellor, would cease to hold that office on account of attaining the age of 65 years before completion of the term of three years.