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 Uttarakhand - Section

Section 20 in Dev Sanskriti Vishwavidyalaya Act, 2002

20. The Board of Management.

(1)The Board of Management shall consist of, -
(a)the Vice-Chancellor;
(b)a nominee of the UGC;
(c)five persons, nominated by the Shri Vedmata Gayatri Trust, Shantikunj, Haridwar;
(d)two Professors of the University, by rotation on the basis of seniority for a period of one year;
(e)two Deans of the Faculties as nominated by the Chancellor;
(f)Secretary to the State Government in the Higher Education Department or one officer not below the rank of Joint Secretary to the State Government, Department of Higher Education.
The Vice-Chancellor shall be the Chairperson of the Board of Management and the Registrar shall be the Secretary of the Board of Management.
(2)The powers and functions of the Board of Management shall be such as may be prescribed.