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 10] [Entire Act]

State of Kerala - Section

Section 24 in Kerala University Act, 1974

24. The Academic Council.

(1)The Academic Council shall be the academic body of the University.
(2)The Academic Council shall, subject to the provisions of this Act and the Statutes, have the control and general regulation and be responsible for the maintenance of Standards, of instruction, education and examinations within the University and shall exercise such other powers and perform such other duties as may be conferred or imposed upon it by the Statutes.
(3)The Academic Council shall consist of the following members, namely:-
(a)the Vice-Chancellor;
(b)the Pro-Vice-Chancellor;
(c)the Director of Public Instruction;
(d)the Director of Technical Education;
(e)the Director of Collegiate Education;
(f)the Director of Research and Studies;
(g)the Director of Physical Education;
(h)the Deans of Faculties;
(i)the General Secretary of the University Union;
(j)all the Heads of University Departments of study and research, who are not Deans of faculities;
(k)all members of the Syndicate who are not otherwise members of the Academic Council;
(l)five members (other than Deans of Faculties) of whom at least one shall be a principal of a Government professional college, elected by the principals of professional colleges from among themselves;
(m)seven members (other than Deans of Faculties) of whom at least one shall be a principal of a Government College, elected by the principals of first grade colleges, other than colleges of oriental languages, from among themselves;
(n)two members (other than Deans of Faculties) elected by the principals of junior colleges from among themselves;
(o)one principal of a college of oriental languages, not being a Dean of Faculty, nominated by the Chancellor by rotation according to seniority;
(p)one member each of every subject of study (not being a Deans of Faculty or head of a University department or principal) elected by the teachers of that subject from among themselves;
(q)one headmaster and one teacher of secondary school in the University area nominated by the Chancellor;
(r)one member representing each faculty, elected by the full-time post graduate students of the faculty from among themselves;
(s)five external experts to be nominated by the Chancellor.
(4)Members of the Academic Council, other than the members specified in clauses (a) to (g) of sub-section (3) shall hold office for a term of four years from the date of their appointment or nomination, as the case may be :Provided that a person who has become a member of the Academic Council in the capacity of a student shall cease to hold office on his ceasing to be a student.