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 3] [Entire Act]

State of Maharashtra - Section

Section 26 in The Maharashtra University of Health Sciences Act, 1998

26. Management Council.

(1)The Management Council shall consist of the following members, namely:-
(i)The Vice-Chancellor, Chairperson;
(ii)The Secretary, Medical Education and Drugs Department or Secretary's nominee not below the rank of Deputy Secretary;
(iii)The Director of Medical Education and Research;
(iv)The Director Health Services;
(v)The Director of Ayurveda;
(vi)One person nominated by the Chancellor;
(vii)One Dean of Faculty nominated by the Senate;
(viii)Three members elected by the Academic Council from amongst its members as prescribed by Statutes:
Provided that, not more than one person shall be from one faculty;
(ix)Four experts in the field of Health Sciences to be nominated by the Chancellor on the recommendation of the Vice-Chancellor one each from the Vidarbha, Marathwada, Western Maharashtra and Konkan Regions.
(2)The Registrar of the University shall be ex-officio Secretary of the Management Council, but shall not have the right to vote.
(3)The Finance and Accounts Officer and the Controller of Examinations shall be permanent invitees of the Council, but they shall also have no right to vote.
(4)Seven members of the Management Council shall form a quorum for a meeting.
(5)There shall be not less that four meetings of the Management Council in a year and the rules of procedure for conduct of business to be followed at a meeting and such other matters in relation to meetings as may be necessary shall be such as may be prescribed by Statutes.