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 22] [Entire Act]

State of Chattisgarh - Subsection

Section 22(1) in The Chhattisgarh Kushabhau Thakre Patrakarita Avam Jansanchar University Act, 2004

(1)The Executive Council shall be the Executive body of the University and shall consist of following persons, namely :-
(i) Kulpati Chairman
(ii) two scholars related to journalism, nominated by the ChiefMinister; Member
(iii) [three members of the Legislative Assembly nominated by theSpeaker] [Substituted by C.G. Act No. 15 of 2005 (w.e.f. 25-8-2005).]; Member
(iv) Principal Secretary/Secretary, Public Relations; Member
(v) Principal Secretary/Secretary,- Finance or his nominee notbelow the rank of Deputy Secretary; Member
(vi) Principal Secretary/Secretary, Higher Education or hisnominee who shall not be below the rank of Deputy Secretary; Member
(vii) One Dean of faculty nominated by the Kuladhipati; Member
(viii) [ x x x] [Omitted by C.G. Act No. 15 of 2005 (w.e.f. 25-8-2005).]
(ix) Two Professors to be nominated by Kuladhipati on rotationbasis on recommendation of the Kulpati; Member
(x) Registrar; Member-Secretary.