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] [Section 18] [Entire Act]

State of Gujarat - Subsection

Section 18(2) in The Shree Somnath Sanskrit University Act, 2005

(2)The appointment of the officers referred to in sub-section (1) shall be made in accordance with the following provisions namely:-
(i)The appointment to the post of the Registrar, the Director (Research) and the University Librarian shall be made by direct selection on the basis of the guidelines of the University Grants Commission and the appointment of the Finance and Accounts Officer shall be made either by direct selection or by deputation of an officer from the State Government in accordance with the rules for the time being in force.
(ii)The State Government shall constitute a Selection Committee consisting of the following members namely:-
(a)the Vice-Chancellor who shall be the Chairman,
(b)an officer nominated by the State Government, and
(c)four persons having knowledge and experience in the subjects related to the officer to be selected, nominated by the Vice-Chancellor,
(d)one member shall be nominated by the Executive Council.
(iii)The Selection Committee shall not select a person for appointment unless at least two out of four persons referred to in sub-clause (c) of clause (ii) are present at the time of the process of selection by the committee.
(iv)The person selected by the committee shall be appointed after obtaining concurrence from the State Government.
(v)The qualifications and emoluments to be paid to the officers referred to in clause (i) shall be such as recommended by the University Grants Commission in the case of the Registrar, the University Librarian and in the case of the Director (Research) and the Finance and Accounts Officer shall be such as approved by the State Government from time to time.