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 Andhra Pradesh - Section

Section 13 in Andhra Pradesh Higher Education Regulatory and Monitoring Commission Rules, 2019

13. Appointment of Secretary.

(a)The Commission shall appoint a Secretary in consultation with the Government who will be Chief Executive Officer of the Commission as per Section 4(2) of the Act and shall be a full time member of the Commission;
(b)The Secretary of the Commission shall be a retired Senior Government official in the rank of Secretary or Additional Secretary to the Government with good administrative experience;
(c)The Secretary to the Commission shall be appointed on contractual basis for a period of three years extendable further by the Government on the recommendation of the Chairperson by not more than two years or until he or she attains the age of 70 years whichever is earlier;
(d)The Secretary to the Commission shall receive a consolidated pay of Rs. 1,25,000/- per month;