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 Karnataka - Section

Section 27 in The Karnataka Veterinary, Animal and Fisheries Sciences University Act, 2004

27. Constitution of the Board of Managemen.

(1)The Chancellor shall, as soon as may, be after the first Vice-Chancellor is appointed under the second proviso to sub-section (4) of section 13, take action to constitute the Board of management.
(2)The Board shall consist of the following members, namely:-
(A)Ex-Officio Members
(i)The Vice-Chancellor, who shall be the chairperson;
(ii)The Secretary to Government of Karnataka in charge of Animal husbandry or his nominee not below the rank of a Joint Secretary.
The Secretary to Government of Karnataka in charge of fisheries or his nominee not below the rank of a Joint Secretary..
(iii)The Secretary to Government of Karnataka in charge of Finance or his nominee not below the rank of a Joint Secretary.
(iv)The Secretary to Government of Karnataka in charge of law or his nominee not below the rank of a Joint Secretary.
(v)The Director of Animal Husbandry
(vi)The Director of Fisheries
(vii)The Registrar, who shall be the Member Secretary.
(B)Other Members
(i)One scientist, having special knowledge or practical experience in research; teaching and extension education in the field of Veterinary and Animal and Fishery sciences, nominated by the Chancellor;
(ii)One Progressive livestock farmer nominated by the Chancellor ;
(iii)One Progressive fisherman nominated by the Chancellor;
(iv)One representative of the industries connected with animal husbandry or fisheries nominated by the Chancellor;
(v)One woman social worker nominated by the Chancellor;
(vi)One educationist nominated by the Chancellor;
(vii)One nominee of the" Indian Council of Agricultural Research;
(viii)President of the Karnataka Veterinary Council;
Provided that no person who is in the employment of the State Government or the University shall be nominated under the category of "other Members."
(3)The term of office of the members of the Board other than Ex-officio members shall be three years;Provided that the term of office of any member nominated to fill a casual vacancy shall be the residuary term of his predecessor:Provided further that no person shall be nominated for a second term.
(4)Six members of the Board shall form the quorum for a meeting of the Board.
(5)The members of the Board shall not be entitled to receive any remuneration from the University except such daily and travelling allowances as may be prescribed.
(6)Every person who ceases to be a member of the Board by reason of the operation of this Act shall cease to be a member of the other authorities of the University of which he may happen to be a member by virtue of his membership of the Board.
(7)Any member nominated to the Board shall be liable to be removed from such membership at any time by the Chancellor on the ground of misbehavior, misconduct or otherwise after holding an enquiry.
(8)The Board shall hold at least eight meetings during a year. The duration between two consecutive meetings shall not exceed eight weeks. The Vice-Chancellor may in case of urgency convene special meetings.
(9)The Chancellor or the State Government may by order, direct to hold the meetings to discuss such terms of reference as may be specified by them and the Vice-Chancellor shall comply with such directions.