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 Karnataka - Section

Section 25 in THE ATRIA UNIVERSITY ACT, 2020

25. The Board of Management.-(1) The Board of Management shall consist of the

following, namely:-(i)The Vice Chancellor;(ii)The Pro-Vice Chancellors;(iii)The Registrar;(iv)Two nominees of the Sponsoring Body; and(v)Two Deans of the faculties as nominated by the Vice Chancellor.
(2)The Vice Chancellor shall be the Chairperson of the Board of Management andthe Registrar shall be the Secretary of the Board of Management.
(3)The Board of management shall be the executive body of the University. Thepowers and functions of the Board of Management shall be such as may be specifiedby the statutes.
(4)All meetings of the Boards of Management shall always be chaired by the ViceChancellor and in the absence of the Vice Chancellor, by the nominee of theSponsoring Body and where the Sponsoring Body has not nominated any nominees,then by any other member as elected by the members present in the meeting.
(5)In the event of a conflict of opinion at the meeting of the Board of Management,the issue shall be referred to the Chancellor and the decision of the Chancellor inrespect of such issue shall be final and binding on the University.