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 2] [Section 31] [Entire Act]

State of Uttar Pradesh - Subsection

Section 31(5) in Uttar Pradesh State Universities Act, 1973

(5)
(a)A panel of six or more experts in each subject of study shall be drawn up by the Chancellor after consulting the corresponding Faculty in Indian Universities or such academic bodies or research institutions in or outside Uttar Pradesh as the Chancellor may consider necessary, Every expert to be nominated by the Chancellor under sub-section (4) shall be a person whose name is borne on such panel.
(b)The Board of each Faculty shall maintain a standing panel of sixteen or more experts in each subject of study, and every expert to be nominated by the Vice-Chancellor under sub-section (4) shall be a person whose name is borne on the panel.
(c)A panel referred to in clause (a) or clause (b) shall be revised after every three years.
Explanation I. - For the purposes of this sub-section, a branch of subject in which a separate course of study is prescribed for a postgraduate degree or for Part I or Part II thereof shall be deemed to be a Separate subject of study.Explanation II. - Where the post of teacher to be selected is common to more than one subject of study, the expert may belong to either of such subjects of study.
(d)[ The Chancellor or the Vice-Chancellor, as the case may be, may intimate in a specified order, a larger number of names of experts than required under sub-section (4) for serving as his nominees on the Selection Committee. In such case, on any person whose name appears higher in the specified order not being available for a meeting of the Selection Committee, a person whose name appears nearest lower in the specified order shall be requested to serve on the Committee.] [Inserted by Uttar Pradesh Act No. 29 of 1974.]