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 2] [Entire Act]

State of Maharashtra - Section

Section 24 in Maharashtra Public Universities Act, 2016

24. Director of Sports and Physical Education.

(1)The Director of Sports and Physical Education shall be a full time salaried officer responsible for promoting the culture of sports and supervising sports related activities in the university, colleges and recognized institutions. He shall work under the superintendence, direction and control of the Vice-Chancellor.
(2)The qualifications and experience for the purpose of selection of the Director of Sports and Physical Education shall be such as may be specified by the State Government, by an order published in the Official Gazette.
(3)The Director of Sports and Physical Education shall be appointed by the Vice- Chancellor on the recommendation of the selection committee constituted for the purpose under this Act.
(4)The appointment of the Director of Sports and Physical Education shall be for a term of five years or the age of superannuation, whichever is earlier, and he shall be eligible for re-appointment by selection on the recommendation of a selection committee constituted for the purpose, for only one more term of five years in the university in which he is serving.
(5)The Director of Sports and Physical Education shall,-
(a)cultivate excellence in various domains of sports and also to promote a spirit of healthy competition;
(b)promote sports, culture and organize activities in the field of sports in colleges, institutions and university departments;
(c)co-ordinate and organize activities related to various sports jointly with regional and national bodies;
(d)organize university level competitions, sports skill development camps in various sports on the university campus;
(e)train students for regional, national and international competitions in various sports;
(f)to prepare the report of the Board of Sports and Physical education to be submitted before the Senate;
(g)undertake any other task that may be assigned to him by the university authorities, so as to carry out objectives of the Board of Sports and Physical education;
(h)exercise such other powers and perform such other duties as prescribed by or under this Act or assigned to him by the Vice-Chancellor and Pro-Vice-Chancellor, from time to time.