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 11] [Entire Act]

State of Andhra Pradesh - Subsection

Section 11(1) in Jawaharlal Nehru Technological Universities Act, 2008

(1)The Executive Council shall consists of the following persons, namely:-Class-I Ex-Officio Members:
(i)The Vice-Chancellor;
(ii)The Rector;
(iii)The Secretary to the Government in the High Education Department dealing with Technical Education or an officer in the Higher Education Department dealing with the Technical Education nominated by the Government;
(iv)The Secretary to the Government in the Finance Department or an officer in the Finance Department nominated by the Government;
(v)The Director of Technical Education.
Class-II-Other Members:
(i)One Senior Professor of the University colleges to be nominated by the Government;
(ii)One Principal of the University colleges to be nominated by the Government;
(iii)One Principal of the affiliated colleges to be nominated by the Government;
(iv)One teacher from among the teachers of the University colleges to be nominated by the Government;
(v)One teacher from among the teachers of the affiliated colleges, if any, to be nominated by the Government;
(vi)Four eminent persons representing Industry, Research and Development, Engineering and Technology, Physical and Social Sciences and public life etc., to be nominated by the Government.