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 15 in SRI JAGADHGURU MURUGARAJENDRA UNIVERSITY ACT, 2020

15. The Chancellor.- (1) The Chancellor shall be appointed by the Sponsoring Body.

(2)The founder trustee of the Sponsoring Body shall be the first Chancellor,who shall hold for life or till he demits office.
(3)The subsequent Chancellor shall be either the then Trustee of theSponsoring Body or such other person of eminence of national figure in the field ofeducation, science, culture or public life, when such an appointment is beingconsidered, as may be decided by the Sponsoring Body.
(4)The subsequent Chancellor so appointed shall hold the office asdetermined by the Sponsoring Body.
(5)The Chancellor shall have such powers as may be conferred on him bythis Act or the Statutes made there under, which shall include the following powers,namely:-
(i)to function as the head of the University;
(ii)to preside at all convocations of the University in absence of visitor and
pro-visitor;
(iii)to function as a Chairperson of the Board of Governors of the University;
(iv)to appoint , or re-appoint or terminate the appointment of the Vice-
Chancellor, in accordance with the provisions of this Act and theStatutes;
(v)to nominate a person as a member of the nomination committee as
referred to in sub-section (2) of section 16 of this Act;
(vi)to pre-approve the appointment of the Pro Vice-Chancellor, the Dean, the
Registrar and the Finance Officer;
(vii)to appoint the first Pro Vice-Chancellor and the Finance Officer;
(viii)to constitute the first Board of Management, the Finance Committee, the
Research Council and the Academic Council;
(ix)to pre-approve the Agenda matters in the manner provided for in the Act;
and
(x)to resolve a conflict (excluding conflicts at a meeting of the Board of
Governors) in the manner provided in this Act.
(6)In the event of there being a conflict inter-se between the functionary or bodyand any other functionary or body of the University, then the issue shall be referred tothe Chancellor and the decision of the Chancellor in respect of such issue shall be finaland binding on the University.