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 21] [Entire Act]

State of Maharashtra - Subsection

Section 21(1) in The G. H. Raisoni University, Amravati, Act, 2018

(1)The Governing Body of the University shall consist of the following members, namely :-
(a)the President;
(b)the Vice-Chancellor;
(c)five persons, nominated by the sponsoring body out of whom two shall be eminent educationists;
(d)one expert of management or information technology from outside the University, nominated by the President;
(e)two persons, nominated by the State Government;
(f)two representatives of the industries to be nominated by the president;
(g)the Registrar of the University shall be the permanent invitee to the Governing Body but shall not have right to vote.