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 20] [Entire Act]

State of West Bengal - Subsection

Section 20(4) in The West Bengal State University (Barasat, North 24-Parganas) Act, 2007.

(4)One-third of the total number of members shall be a quorum for a meeting of Executive Council.
Section 20 substituted by W.B. Act 12 of 2011, which was earlier as under :"20. The Executive Council.- (1) The Executive Council shall consist of the following members:-(a)ex officiomembers:(i) the Vice-Chancellor;(ii) the Secretary, Department of Higher Education, Government of West Bengal or his nominee not below the rank of Joint Secretary, Department of Higher Education, Government of West Bengal;(iii) the Deans of the Faculty Councils for Post-Graduate Studies;(iv) the Member Secretary, West Bengal State Council of Higher Education;(b) other members :(v) one Professor of the University elected by such Professors of the University as are members of the Faculty Councils for Post-graduate studies from amongst themselves;(vi) one Reader or lecturer of the University elected by such Readers and Lecturers of the University as are members of the Faculty Councils for Post-Graduate Studies from amongst themselves;(vii) one Professor of (the University elected by such Professors of the University as are members of the Court from amongst themselves;(viii) one Reader or Lecturer of the University elected by such Readers and Lecturers of the University as are members of the Court from amongst themselves;(ix) one non-teaching employee of the University elected by such nonteaching employees of the University as are members of the Court from amongst themselves;(x) one student elected by such students as are members of the Court from amongst themselves;(xi) one member of the West Bengal Legislative Assembly elected by such members of the West Bengal Legislative Assembly as are members of the Court from amongst themselves;(xii) two persons elected by the members of the Councils for Undergraduate Studies from amongst themselves of whom both shall not be from one Council for Undergraduate Studies;(xiii)one shall be a Principal, of an affiliated college elected by such Principals as are members of the Court;(xiv) two persons elected by such Teachers of affiliated colleges not being Principals, as are members of the Court from amongst themselves;(xv) one person nominated by the Chancellor;(xvi)one person elected by the officers of the University from amongst themselves.(2) All elections to the Executive Council shall be held in the manner prescribed by Statutes.(3) One-third of the total number of members shall be a quorum for a meeting of the Executive Council.".