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 3 in The Karnataka State Higher Education Council Act, 2010

3. Constitution of the Council.

(1)The Government shall constitute the Council to be called the Karnataka State Higher Education Council, which shall consist of the following, namely:-
(i) The Minister in charge of the Higher Education Chairman
(ii) An eminent educationist who is or has been theVice-Chancellor of the university or member of any apex body ofHigher education nominated by the Government Vice-Chairman
(iii) the Executive Director Member-Secretary
(iv) Vice-Chancellors of the State Universities Members
(v) A nominee of the University Grants Commissionnot below the rank of Joint Secretary Ex-officio member
(vi) Ten academicians of repute from differentAcademic disciplines, of whom two shall be a woman and twobelonging to the Scheduled Castes or Scheduled Tribes, nominatedby the Government. Members
(vii) The Principal Secretary to Government, FinanceDepartment Ex-officio Member
(viii) The Principal Secretary to Government, HigherEducation Department Ex-officio Member
(ix) The Principal Secretary to Government, MedicalEducation Ex-officio member
(x) The Principal Secretary to Government, Primaryand Secondary Education Ex-officio member
(xi) The Principal Secretary to Government,Agriculture Ex-officio member
(xii) The Principal Secretary to Government,Horticulture Ex-officio member
(xiii) The Principal Secretary to Government, AnimalHusbandry & Veterinary Sciences Ex-officio member
(xiv) The Secretary to Government, Law and Justice Ex-officio member
(xv) The Principal Secretary to Government, SocialWelfare Ex-officio member
(xvi) The Commissioner of Collegiate Education Ex-officio member
(xvii) The Director of Technical Education Ex-officio member
(xviii) The Director of Medical Education Ex-officio member
(xix) The Commissioner for Pre-University Board. Ex-officio member
(2)The Council shall be a body corporate by the name aforesaid, having perpetual succession and a common seal and shall by the said name sue and be sued.
(3)The headquarters of the Council shall be at Bangalore.