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]

Union of India - Section

Section 5 in University Grants Commission (Redress of Grievances of Students) Regulations, 2019

5. Student Grievance Redressal Committees (SGRC).

- A. Collegiate Student Grievance Redressal Committee (CSGRC)
(i)A complaint from an aggrieved student relating to a college shall be addressed to the Collegiate Student Grievance Redressal Committee (CSGRC), with the following composition, namely:
(a)Principal of the college - Chairperson;
(b)Three senior members of the teaching faculty to be nominated by the Principal - Members;
(c)A representative from among students of the college to be nominated by the Principal based on academic merit/excellence in sports/performance in cocurricular activities - Special Invitee.
(ii)The term of the members and the special invitee shall be two years.
(iii)The quorum for the meeting including the Chairperson, but excluding the special invitee, shall be three.
(iv)In considering the grievances before it, the CSGRC shall follow principles of natural justice.
(v)The CSGRC shall send its report with recommendations, if any, to the Vice- Chancellor of the affiliating University and a copy thereof to the aggrieved student, within a period of 15 days from the date of receipt of the complaint.
B. Departmental Student Grievance Redressal Committee (DSGRC)
(i)A complaint by an aggrieved student relating to a Department, or School, or Centre of a University shall be addressed to the Departmental Student Grievance Redressal Committee (DSGRC) to be constituted at the level of the Department, School, or Centre, as the case may be, and with the following composition, namely:
(a)Head of the Department, School, or the Centre, by whatever designation known - Chairperson;
(b)Two Professors, from outside the Department/School/Centre to be nominated by the Vice Chancellor- Members;
(c)A member of the faculty, well-versed with the mechanism of grievance redressal to be nominated by the Chairperson- Member;
(d)A representative from among students of the college to be nominated by the Vice Chancellor based on academic merit/excellence in sports/performance in co-curricular activities - Special Invitee.
(ii)The term of the Chairperson, members of the Committee, and the special invitee shall be of two years.
(iii)The quorum for the meeting of DSGRC, including the Chairperson, but excluding the special invitee, shall be three.
(iv)In considering the grievances before it, the DSGRC shall follow principles of natural justice.
(v)The DSGRC shall submit its report with recommendations, if any, to the Head of the Institution/ Vice Chancellor, with a copy thereof to the aggrieved student, within a period of 15 days from the date of receipt of the complaint.
C. Institutional Student Grievance Redressal Committee (ISGRC)
(i)Where a complaint does not relate to any academic Department, School or Centre of a University, as the case may be, the matter shall be referred to the Institutional Student Grievance Redressal Committee (ISGRC) to be constituted by the Vice Chancellor, with the following composition, namely:
(a)Pro-Vice Chancellor/Dean/Senior Professor of institution - Chairperson;
(b)Dean of students/Dean, Students Welfare - Member;
(c)One senior academic, other than the Chairperson - Member;
(d)Proctor/Senior academic - Member;
(e)A representative from among students of the college to be nominated by the Vice Chancellor based on academic merit/excellence in sports/performance in co-curricular activities - Special Invitee.
(ii)The term of the members of the committee shall be of two years.
(iii)The quorum for the meetings of the ISGRC, including the Chairperson, but excluding the special invitee, shall be three.
(iv)In considering the grievances before it, the ISGRC shall follow principles of natural justice.
(v)The ISGRC shall send its report with recommendations, if any, to the Vice Chancellor, along with a copy thereof to the aggrieved student, within a period of 15 workings days from the date of receipt of the grievance.
D. University Student Grievance Redressal Committee ( USGRC)
(i)The Vice Chancellor of an affiliating University shall constitute such number of University Student Grievance Redressal Committees ( USGRC), as may be required to consider grievances unresolved by one or more CSGRC or DSGRC or ISGRC and each USGRC may take up grievances arising from colleges/departments/ Institutions, on the basis of the jurisdiction assigned to it by the Vice Chancellor.
(a)A senior Professor of the University - Chairperson;
(b)Dean, Student Welfare or equivalent - Member;
(c)Two Principals drawn from the affiliating colleges, other than those connected with reports of CSGRC under review, to be nominated by the Vice-Chancellor - Members;
(d)One Professor of the University - Member;
(e)A representative from among students of the college to be nominated by the Vice Chancellor based on academic merit/excellence in sports/performance in co-curricular activities - Special Invitee.
(ii)The Chairperson, members and the special invitee shall have a term of two years.
(iii)The quorum for the meeting, including the Chairperson, but excluding the special invitee, shall be three.
(iv)In considering the grievances before it, the USGRC shall follow principles of natural justice.
(v)The USGRC shall send its report and recommendations, if any, to the Principal of the College relating to the grievance/Head of the department/School/Institution with a copy thereof to the aggrieved student, within 15 days of the receipt of the grievance.
(vi)Any student aggrieved by the decision of the University Student Grievance Redressal Committee may prefer an appeal to the Ombudsperson, within in a period of fifteen days from the date of receipt of such decision.