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 1] [Entire Act]

State of Karnataka - Section

Section 22 in Kannada University Act, 1991

22. The Executive Council.

(1)The Chancellor shall as soon as may be after the first Vice-Chancellor appointed under section 44 constitute Executive Council.
(2)The Executive Council shall in addition to the Vice-Chancellor, consist of the following members namely:-
(a)The Secretary to Government incharge of Education;
(b)The Secretary to Government incharge of Finance;
(c)The Secretary to Government incharge of Kannada and Culture;
(d)The Director of Kannada and Culture;
(e)Director of Archaeology;
(f)The deans of faculties;
(g)Eight persons nominated by the Government who are known for their outstanding contribution in the field of Kannada Literature, History, Culture of Karnataka, Drama, Architecture, Archaeology, Sculpture, Painting, Folklore, Religion, Philosophy, Social Movements and other allied areas in which Kannada University is pursuing studies. One member shall belong to Scheduled Caste, one shall belong to Scheduled Tribe, one shall be a woman, one shall belong to minorities based on religion and one shall belong to Backward Classes specified by the Government;
(3)The Vice-Chancellor shall be the ex-officio Chairman of the Executive Council;
(4)In case, the Secretary to Government incharge of Education or the Secretary to Government incharge of Finance or the Secretary to Government incharge of Kannada and Culture is unable to attend the meetings of the Executive Council for any reason, he may depute any officer of his department not less in rank than that of a Deputy Secretary to Government to attend the meetings;
(5)Save as otherwise provided, nominated members of Executive Council shall hold office for a period of three years and such members shall be eligible for nomination for not more than another period of three years:Provided that where a member is nominated to the Executive Council to a casual vacancy, the period of office held by any such member shall be construed as a full period of three years for the purpose of this sub-section:Provided further that, where a nominated member of the Executive Council is appointed temporarily to any of the offices by virtue of which he is entitled to be a member of the Executive Council ex-officio he shall by notice in writing signed by him and communicated to the Vice-Chancellor within seven days from the date of his taking charge of his appointment choose whether he will continue to be member of the Executive Council by virtue of his nomination or he will vacate office as such other member and become a member ex-officio by virtue of his appointment, and the choice shall be conclusive. On failure to make such a choice he shall be deemed to have vacated his office as a nominated member.
(6)When a person ceases to be a member of the Executive Council, he shall cease to be member of any of the authorities of the University of which he may happen to be a member by virtue of his membership to the Executive Council.
(7)The members of the Executive Council shall not be entitled to receive any remuneration from the University except such daily and travelling allowances as may be prescribed:Provided that nothing contained in this sub-section shall preclude any member from drawing his normal emoluments to which he is entitled by virtue of the office he holds.
(8)A member of the Executive Council, other than ex-officio member, may tender resignation of his membership at any time before the term of his office expires. Such resignation shall be conveyed to the Chancellor by a letter in writing by the member and the resignation shall take effect from the date of its acceptance by the Chancellor.