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 3] [Entire Act]

State of Maharashtra - Section

Section 5 in The Maharashtra Educational Institutions (Management) Act, 1976

5. Advisory Committee.

(1)For the purpose of advising the Administrator generally in the matter of administration and management of an educational institution taken over under section 3, the State Government shall appoint an Advisory Committee.
(2)The Advisory Committee shall consist of not more than three persons who are conversant with, or have experience of, the management of educational institutions. One of the members shall be appointed to be the Chairman for the purpose of conducting the meetings of the Committee.
(3)The members of the Committee shall hold office for a period of three years. The State Government may remove any member without assigning any reason. A person shall be eligible for reappointment.
(4)The members of the Committee shall be eligible for such allowances for attending the meetings of the Committee as the State Government may by order determine. A member of the State Legislature while holding the office of a member of the Committee shall not be entitled to receive any allowances other than travelling allowance, daily allowance or such other allowance which is paid to the holder of such office for the purpose of meeting the personal expenditure incurred in attending the meeting of the Committee or on performing any other functions as the holder of such office.
(5)It shall be the duty of the Committee to advise the Administrator on such matters as the Administrator, the Director or the State Government may refer to it for advice or guidance. It shall also be lawful to the Committee to tender such advice to the Administrator in the matter of administration or management of the institution as the Committee may think fit.
(6)The Committee shall, in conducting its business, determine such procedure as it deems fit, subject to such directions or instructions as the Director or the State Government may think fit to give.