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 Maharashtra - Section

Section 8 in The Maharashtra Educational Institutions (Regulation of Fee) Act, 2011

8. Term of office of Chairperson and other members of Divisional Fee Regulatory Committee.

(1)The term of office of the Chairperson and members of the Divisional Fee Regulatory Committee shall be for a period of three years from the date of their nomination and in case of vacancy arising earlier, for any reason, such vacancy shall be filled for the remainder period of the term.
(2)The Chairperson and the members of the Divisional Fee Regulatory Committee shall not be eligible for re-appointment.
(3)The Chairperson or a member may resign from the office in writing addressed to the Government and on such resignation being accepted, his office shall become vacant and may be filled in within a period of three months from the date of occurrence of vacancy.
(4)The Chairperson or a member of the Committee shall be removed, if he does any act which, in the opinion of the Government, is unbecoming of a member or Chairperson of such Committee. The Chairperson or a member so removed shall not be eligible for re-appointment on such Committee :Provided that, no Chairperson or member shall be removed from the Divisional Fee Regulatory Committee without giving him an opportunity of being heard.
(5)The salaries and allowances to be paid to the Chairperson and members of the Divisional Fee Regulatory Committee shall be such as may be prescribed.
(6)A person shall be disqualified for appointment as the Chairperson or member of the Divisional Fee Regulatory Committee, if such person,-
(a)has been convicted and sentenced to imprisonment for an offence which, in the opinion of the Government, involves moral turpitude ; or
(b)is an undischarged insolvent ; or
(c)is of unsound mind and stands so declared by a competent court ; or
(d)has been removed or dismissed from the service of the Government or a body corporate owned or controlled by the Government ; or
(e)has, in the opinion of the Government, such financial or other interest as is likely to affect prejudicially the discharge by him of his functions as a member ; or
(f)has such other disqualifications as may be prescribed; or
(g)is holding any office, post or is in any way connected with any educational institution.
[Provided that, for the purposes of clause (g), any person who is ordinary member or advisor of any educational institution or management, shall not be disqualified for appointment as Chairman or Member of the Divisional Fee Regulatory Committee.] [Added by Maharashtra Act No. 28 of 2019, dated 26.8.2019.]