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 West Bengal - Section

Section 13 in Brainware University Act, 2015

13. The Governing Board, its powers and functions.

(1)The Governing Board of the University shall consist of the following members, namely:-
(i)the Chancellor, who shall be the Chairman of the Governing Board;
(ii)two representatives of the Sponsoring trust to be nominated by the trust;
(iii)the Vice-Chancellor of the University;
(iv)two Deans of the faculty councils for post-graduate and undergraduate studies to be nominated by the Chancellor, by rotation of every three years in alphabetical order of the name of the Faculty Councils;
(v)three academicians to be nominated by the Visitor, the State Government and the Chancellor, respectively;
(vi)three experts representing other disciplines such as finance, legal, management or humanities, to be nominated by the Chancellor;
(vii)two representatives from the industrial sector to be nominated by the Chancellor; and
(viii)the Registrar, who shall be the Secretary of the Governing Board.
(2)The Governing Board shall be the supreme authority of the University and all the powers and functions as conferred to the University under this Act shall be executed by the Governing Board.
(3)In additions to the powers and functions conferred under section 8 of this Act, the Governing Board shall also have the following powers, namely: -
(a)to provide general superintendence and directions and to control the functioning of the University;
(b)to frame Statutes, Regulations, Ordinances and to place them before the State Government for approval;
(c)to borrow or invest the funds of the University and to take decisions in this regard on recommendation of the Finance Committee;
(d)to create or to abolish posts of teachers and other employees of the University;
(e)to review the decisions of other authorities of the University in case they are not in conformity with the provisions of this Act or the ivies or the Statutes or the Regulations or the Ordinances of the University;
(f)to prepare the budget and annual report of the University;
(g)to lay down the academic. administrative and other policies to be followed by the University;
(h)to recommend to the Sponsoring trust, in Consultation with the Visitor, about the voluntary winding up of the University if a situation arises where the smooth functioning of the University is not possible, in spite of all efforts;
(i)such other powers as may be provided for by the Statutes or by the Regulations or by the Ordinances of the University.
(4)The term of office of members of the Governing Board including their renomination or resignation shall be such as may be provided for by the Statutes.
(5)The Governing Body shall meet at least three times in a calendar year.
(6)The quorum for meetings of the Governing Board shall be seven.