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 25 in The Hemchandracharya North Gujarat University Act, 1986

25. Dean of Faculties.

(1)There shall be a Dean of each Faculty who shall be nominated by the Vice-Chancellor by rotation in the manner as specified by Statutes from amongst persons who are Heads of University Departments and Chairmen of Boards of Studies.
(2)The Dean shall hold office for a term of three years.
(3)The Dean shall be the principal executive authority of the Faculty, and shall exercise the following powers and perform the following duties, namely:
(i)he shall be the Chairman of the Faculty and shall preside at its meetings;
(ii)he may attend the meeting of any Board of Studies in the Faculty;
(iii)he shall supervise and co-ordinate the work of the different Boards of studies under the Faculty;
(iv)he shall plan and organise seminars, refresher courses, and workshops pertaining to the subjects under the Faculty;
(v)he shall inspect and guide the University Departments, affiliated colleges, recognised institutions and approved institutions in respect of subjects under the Faculty; and in case where he considers it necessary to do so, also make a report of such inspection to the Vice-Chancellor;
(vi)he shall recommend to the Executive Council for approval, proposals for the programmes of visiting teachers and for the exchange of teachers; and
(vii)he shall be responsible for the due observance of the Statutes, the Ordinances, and the Regulations relating to the Faculty.