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 Maharashtra - Section

Section 105 in Maharashtra Public Universities Act, 2016

105. Selection committees for officers and employees of university principals, teachers and other employees of affilated colleges.

(1)There shall be a selection committee for making recommendations of suitable candidates for appointment to the posts of-
(a)Deans;
(b)Directors of Sub-Campuses of the university;
(c)Registrar;
(d)Director, Board of Examinations and Evaluation;
(e)Finance and Accounts officer;
(f)Director of Sports and Physical Education;
(g)Director of Innovation, Incubation and Linkages;
(h)Director of Lifelong Learning and Extension.
(2)The Selection Committee shall consist of-
(a)the Vice-Chancellor, Chairperson;
(b)the Chancellor's nominee on the Management Council;
(c)two experts having special knowledge in the field related to the post to be filled, who are not connected with the university or affiliated college or recognized institution under its jurisdiction, nominated by the Chancellor;
(d)one person belonging to Scheduled Castes or Scheduled Tribes or De-notified Tribes (Vimukta Jatis) or Nomadic Tribes, or Other Backward Classes, not below the rank of Principal or Professor nominated by the Vice-Chancellor;
(e)one elected principal or teacher who is a member of Management Council to be nominated by the Management Council,;
(f)the Director of Higher Education or his nominee, not below the rank of the Joint Director of Higher Education;
(g)the Registrar, Member-Secretary :
Provided that, where he himself is a candidate for the post then in such case, the Pro-Vice-Chancellor shall be the Member-Secretary.
(3)All posts, mentioned in sub-section (1) shall be duly and widely advertised.
(4)The date of the meeting of every selection committee shall be so fixed as to allow a notice of at least thirty days of such meeting, being given to each member; and the particulars of each candidate shall be sent to each member of the selection committee so as to reach him at least seven days before the date of meeting.
(5)In case of appointment to the post referred to in sub-section (1), if, on petition by any person directly affected, or suo motu, the Chancellor, after making or having made such inquiries or obtaining or having obtained such explanations, including explanations from the person whose appointments are likely to be affected, as may be or may have been necessary, made by any authority or officer of the university at any time was not in accordance with the law at that time in force, the Chancellor, may, by order, notwithstanding anything contained in the contract relating to the conditions of service of such person, direct the Vice-Chancellor to terminate his appointment after giving him one month's notice or one month's salary in lieu of such notice, and the Vice-Chancellor shall forthwith comply and take steps for a fresh selection to be made. The person whose appointment has been so terminated shall be eligible to apply again for the same post.
(6)Any order made by the Chancellor, under the last preceding sub-section shall be final and a copy of the order shall be served on the person concerned by the Vice-Chancellor within three days from its receipts.
(7)It shall be the duty of the Vice-Chancellor, to ensure that no payment whatsoever is made to any person, by way of salary or allowance, from the funds of the university, for any period after the termination of his services, and any authority or officer authorizing or making any such payment shall be liable to reimburse the amount so paid to the university.
(8)The Selection Committee and mode of appointment of other officers of the university shall be prescribed by the State Government in the Official Gazette.
(9)The management of any affiliated college shall before proceeding to fill in vacancies of aided teachers and other aided employees in accordance with the prescribed procedure shall ascertain from the Director of Higher Education whether there is any suitable person available on the list of aided surplus persons maintained by the Director of Higher Education for absorption in other colleges and in the event of such person being available, the management shall appoint that person in accordance with the direction issued by Director of Higher Education:Provided that, this process of absorption of surplus teachers and other employees shall be applicable to only aided teachers and aided other employees.
(10)The Selection Committee, selection process and mode of appointment of principals and teachers of affiliated colleges and recognized institutions shall be as per the guidelines, directions of the University Grants Commission as may be prescribed by the State Government in the Official Gazette.