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 98 in Maharashtra Public Universities Act, 2016

98. Purchase Committee.

(1)There shall be a Purchase Committee for dealing with all matters pertaining to all purchases of the university, in respect of such items where individual cost of each item exceeds rupees ten lakhs at a time.
(2)The committee shall consist of the following members, namely:-
(a)the Vice-Chancellor - Chairperson ;
(b)the Pro-Vice-Chancellor ;
(c)Chancellor's nominee on Management Council ;
(d)two heads of university departments or university institutions nominated by the Management Council ;
(e)one member of the Management Council nominated by the Council from amongst the elected members of the Council.
(f)one expert, nominated by the Vice-Chancellor preferably in the area of Material Management from the Industry ;
(g)the Registrar ; and
(h)the Finance and Accounts Officer - Member - Secretary.
(3)During the absence of the Finance and Accounts Officer, the Registrar shall act as the Secretary of the Committee.
(4)The Purchase Committee shall invite the head of the university department or university institution, for which the purchases are to be made.
(5)All members of the committee, other than ex-officio members shall hold office for a term of three years and shall not be eligible for a second consecutive term in the same university.
(6)All matters pertaining to all purchases of the University in respect of such items where individual cost of each item is not more than rupees ten lakhs at a time, shall be as prescribed by the Statutes.
(7)The powers and duties of the Purchase Committee and the procedure for its meetings shall be as prescribed by the Statutes.