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 Himachal Pradesh - Section

Section 19 in Sri Sai University (Establishment and Regulation) Act, 2010

19. The Board of Management.

(1)The Board of Management shall consist of the following members, namely: -
(a)the Vice-Chancellor;
(b)two members of the Governing Body, nominated by the sponsoring body;
(c)three persons, who are not the members of the Governing Body, nominated by the sponsoring body; and
(d)three persons from amongst the teachers, nominated by the sponsoring body.
(2)The Vice-Chancellor shall be the Chairperson of the Board of Management.
(3)The powers and functions of the Board of Management shall be such as may be specified by the statutes.
(4)The Board of Management shall meet at least once in every two months.
(5)The quorum for meetings of the Board of Management shall be five.