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 1] [Entire Act]

Union of India - Section

Section 13 in The School of Planning and Architecture Act, 2014

13. Board of Governors.

(1)The Board of each School shall be the principal executive body of that School.
(2)The Board of every School shall consist of the following Members, namely:-
(a)Chairperson to be appointed by the Visitor from among a panel of three names recommended by the Central Government who shall be an eminent Architect or Planner;
(b)Principal Secretary or Secretary, Technical Education or Higher Education of the respective State Government or Union territory in which the School is situated;
(c)one representative from the Institute of Town Planners, India to be nominated by the President of the Institute of Town Planners, India;
(d)one representative from the Council of Architecture to be nominated by the President of the Council of Architecture;
(e)a representative from the All India Council for Technical Education to be nominated by the Chairman of All India Council of Technical Education;
(f)a representative of the University Grants Commission;
(g)one expert from the professions of architecture or landscape architecture or urban design and one from Urban and Regional Planning nominated by the Council of School of Planning and Architecture;
(h)two representatives from Senate; one each from Department of Planning and Department of Architecture, by rotation, for a period of two years, in order of seniority;
(i)two persons not below the rank of Joint Secretary to the Government of India to be nominated by the Central Government from amongst persons dealing with technical education and finance or their nominee, ex officio;
(j)one person not below the rank of Joint Secretary to the Government of India to be nominated by the Government of India, Ministry of Urban Development;
(k)the Director of the School, Member, ex officio;
(l)the Registrar of the School shall act as a Secretary to the Board.