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 Maharashtra - Section

Section 25B in The Maharashtra National Law University Act, 2014

25B. Building Committee.

(1)There shall be a Building Committee consisting of the following members, namely :-
(i)the Vice-Chancellor ;
(ii)one member nominated by the Executive Council ;
(iii)the Secretary or Principal Secretary or, as the case may be, Additional Chief Secretary to the Higher and Technical Education Department of State Government ;
(iv)the Secretary or Principal Secretary or, as the case may be, Additional Chief Secretary to the Public Works Department of State Government ;
(v)the Secretary or Principal Secretary or, as the case may be, Additional Chief Secretary to the Finance Department of State Government ;
(vi)the Secretary or Principal Secretary to the Law and Judiciary Department of State Government ;
(vii)two members of the faculty nominated by the Vice-Chancellor;
(viii)the Finance and Accounts Officer of the university ;
(ix)one member of the non-teaching staff nominated by the Vice-Chancellor ;
(x)the Architect appointed by the university ; and
(xi)the Registrar, who shall be the Member-Secretary.
(2)Where a person has become a member of the Building Committee being ex officio or due to his appointment, then his membership shall be automatically terminated as and when he ceases to hold that office or his appointment ceases.
(3)Subject to the provisions of sub-section (2), the term of non-official members of the Building Committee shall be of three years from the date of their appointment. The Building Committee member shall be eligible for renomination or re-appointment, as the case may be.
(4)The Building Committee may design and formulate appropriate plans for development and expansion of the university and in addition, advice the Executive Council on building matters as stipulated by the University Grants Commission.
(5)The Building Committee may constitute such other sub-committees as and when it is necessary for executing and monitoring the construction activities of the University.
(6)The Building Committee shall meet at such intervals as it deems expedient, but at least once in a quarter.
(7)The Registrar shall be custodian of the records of the Building Committee.]