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 Gujarat - Section

Section 26 in The Shree Somnath Sanskrit University Act, 2005

26. Deans of Faculties.

(1)The Vice-Chancellor shall nominate Dean of each Faculty by rotation in such manner as may be prescribed from amongst persons who are the Heads of University Departments.
(2)The Dean shall hold office for a term of three years.
(3)The Dean shall be the principal executive authority of the Faculty, and shall exercise the following powers and discharge the following duties, namely.-
(i)he shall be the Chairperson of the Faculty and shall preside at its meetings;
(ii)he may attend the meeting of the Faculty;
(iii)he shall supervise and co-ordinate the work of the different Faculties;
(iv)he shall plan and organise seminars, refresher courses and workshops, pertaining to the subjects under the Faculty;
(v)he shall inspect and guide the University Departments, affiliated colleges, recognised institutions and approved institutions in respect of subjects under the Faculty; and in case where he considers it necessary to do so, also make a report of such inspection to the Vice-Chancellor;
(vi)he shall be responsible for the due observance of the Regulations relating to the Faculty.