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 Assam - Section

Section 29A in The Bodoland University Act, 2009

29A. Students Advisory Council.

(1)There shall be a Students' Advisory Council, which shall consist of the following members, namely:-
(i)one Chairman to be nominated by the Vice-Chancellor from amongst the teachers of the University;
(ii)the Director of Students' Welfare, Ex-Officio Treasurer;
(iii)President, Vice-President and Secretary of the University Post-Graduate Students' Union;
(iv)President and Secretary of the University Law Students' Union;
(v)10 Students from ten affiliated Degree Colleges to be selected by the Executive Council by rotation in the manner to be prescribed by the Statutes;
(vi)one student from each teaching faculty of the University to be elected as prescribed by the Statutes;
(vii)five students one from each of the five activities mentioned below who have shown outstanding performances in the following activities to be nominated by the Vice-Chancellor, namely:-
(1)Games and Sports;
(2)National Service Schemes;
(3)National Cadet Corps;
(4)Cultural activities;
(5)National Discipline Scheme;
(viii)four lady students to be nominated by the Vice-Chancellor;
(ix)the Director of Sports and Physical Education, if any;
(x)the students members of the Students' Advisory Council shall elected from amongst themselves the Secretary of the Council;
(2)the Term of office of the members of the Students' Advisory Council, other than ex-officio members shall be one year.
(3)The quorum to constitute a meeting of the Students' Advisory Council, the rules of procedures and conduct of business to be followed at a meeting, the period within which a meeting shall be called and such other matters shall be prescribed by the Statutes:Provided that no student shall be eligible to be or continue to be a student members of the Students' Advisory Council unless he is enrolled as a student or after he attains the age of twenty-five years. A student member shall cease to be such member if he fails to pass at the next University. Examination.
(4)The functions of the Students' Advisory Council shall be as follows, namely:-
(i)to make recommendations to the Executive Council and the Academic Council in the matters affecting the students, corporate life of the University in so far as it concerns the students and the co-curricular and extracurricular activities in the University and the Degree College affiliated to the University;
(ii)all rules affecting study, welfare, sports, literary, management of hostels, Students', home, extension work, social work, Students' health, National Service Scheme, N.C.C., etc. shall be placed before the Students' Advisory Council for its views before any decision is taken by the Executive Council;
(iii)the Vice-Chancellor or any authority of the University may ask for the views of the Students' Advisory Council on any matter concerning the welfare of students;
(iv)the Chairman of the Students' Advisory Council shall be the authority to decide whether a matter does or does not concern the students;
(v)the Students' Advisory Council shall frame its own rules of business and shall submit the same to the Executive Council for consideration and approval;