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 Rajasthan - Section

Section 17 in Agriculture University, Kota Act, 2013

17. Extension Education Council.

- There shall be an Extension Education Council consisting of the following, namely:-
(i) the Vice-Chancellor Ex-officioChairman;
(ii) the Secretary to Government incharge of theAgriculture Department Member;
(iii) the Directors of Agriculture/ Horticulture/Fisheries Department of the Government and Chief Conservator ofForests, Rajasthan (depending upon extension mandate andprogrammes of the University) Member;  
(iv) all Directors of the University Member;
(v) all Deans of the Faculties Member;
(vi) all University Heads of the departments, allZonal Directors and all programme Coordinators of Krishi VigyanKendras within the jurisdiction of the University Member; Member;
(vii) two eminent persons in the field of extensioneducation from outside of the University nominated by theVice-Chancellor for any particular meeting in accordance with therequirement of the agenda Member;
(viii) three progressive farmers having specializationin general agriculture, horticulture or other allied branchesMember; to be nominated by the Vice- Chancellor for theirspecialized knowledge and experience Member;
(ix) one representative each of the followingorganizations as per request of the Vice-Chancellor:- Member;
  (a) Rural Development Department of theGovernment;  
  (b) Co-operative Department of the Government;  
  (c) State Agro-Industries DevelopmentCorporation;  
  (d) Irrigation Department of the Government;  
  (e) Fertilizer Corporation of India;  
  (f) National Seeds Corporation; any otherAgro-Industries or Agro-Service Organizations; Member;  
(x) the Director, Extension Education Secretary.
Explanation. - For the purposes of this sub-section, expression "Secretary to the Government in-charge" means the Secretary to the Government in-charge of a department and includes an Additional Chief Secretary and a Principal Secretary when he is in-charge of that department.