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 Uttar Pradesh - Section

Section 25 in Uttar Pradesh Private Universities Act, 2019

25. The Executive Council.

(1)The Executive Council shall be the principal executive body of the University.
(2)The meeting of the Executive Council may be convened as may be prescribed.
(3)The administration, management and control of the University and the income thereof shall be vested with the Executive Council which shall control and administer the property and funds of the University.
(4)The Executive Council, subject to the provisions of this Act, have the following powers and duties-
(i)to hold and control the property and funds of the University;
(ii)to acquire any movable or immovable property on behalf of the University;
(ii)to make, amend or repeal Statutes and Ordinances;
(iv)to administer any funds placed at the disposal of the University for specific purposes;
(v)to approve the budget of the University;
(vi)to institute scholarships, fellowships, bursaries, medals and other rewards in accordance with the Statutes and Ordinances;
(vii)to appoint Registrar, officers, teachers and employees of the University and define the duties and conditions of their service;
(viii)to fix the honorarium, emoluments, traveling and other allowances of the examiners;
(ix)to direct the form and use of the common seal of the University;
(x)to regulate and enforce discipline among members of the teaching, administrative and other staff of the University in accordance with the Statutes and Ordinances;
(xi)to manage and regulate the finances, accounts, investments, property and all other administrative affairs of the University;
(xii)to invest any money belonging to the University including endowed property;
(xiii)to provide the buildings, premises, furniture, equipments, apparatus and other means needed for carrying on the work of the University;
(xiv)to enter into, vary, carry out, and cancel contract on behalf of the University;
(xv)to regulate and determine all other matters concerning the University in accordance with this Act, the Statutes, the Ordinances and the Regulations.
(5)Every decision of the Executive Council shall be informed by the reasons therefor.
(6)The Vice-Chancellor shall be the Chairperson of the Executive Council, which shall consist of the following other members, namely -
(i)three members to be nominated by the Governing Body;
(ii)two eminent educationists nominated by the President;
(iii)one officer of the State Government not below the rank of Joint Secretary to the Government of Uttar Pradesh;
(iv)one Professor and one Associate Professor of the University in order of seniority on rotation basis for a period of one year;
(v)one educationist not below the rank of Associate Professor from a panel of three names to be approved by the State Government, for which the University shall submit a list of three names of eminent educationists;
(vi)the Registrar who shall be ex officio Member Secretary;
(vii)the Finance Officer shall have the right to speak in and otherwise to take part in the proceedings of the Executive Council but shall not be entitled to vote;
(7)Quorum of the meeting of the Executive Council shall not be less than six members.
(8)Decisions at any meeting of the Executive Council shall be taken by majority of the members present at such meeting:Provided that, in case of tie in any proposal, the proposal having support of the Vice-Chancellor shall prevail.