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 64 in The Dr. Babasaheb Ambedkar Technological University Act, 1989

64. Committee for appointment of examiners.

(1)A committee shall be constituted every year for each University school for the purpose of preparing lists of persons for appointment as University examiners, and the committee shall consist of:-
(i)the Vice-Chancellor, ex-officio Chairman;
(ii)the Head of the concerned University school;
(iii)two members, nominated by the Executive Council;
(iv)one member, nominated by the Academic Council;
(v)one member, nominated by the Planning and Evaluation (Monitoring) Board; and
(vi)the Chairman of the Board of Studies in the particular subject.
(2)The committee shall prepare lists from amongst persons included in panels to be prepared by the Board of Studies, and shall submit them for approval to the Executive Council, which shall then appoint the examiners:Provided that, the committee may, after recording its reasons in writing, include the names of the persons in such lists even if those names are not included in the panel prepared by the Board of Studies:Provided further that, no change in the lists shall be suggested or made by the executive Council except by passing a resolution stating the specific ground on which each change suggested or made is based.
(3)If, for any reason, any examiner is unable to accept the examinership and fresh appointment cannot be made in time by the Executive Council, the Vice-Chancellor shall appoint another examiner and report such appointment to the Executive Council.
(4)No member of the Executive Council or of the committee shall be appointed as examiner except by a resolution of the Executive Council passed by a majority of two-thirds of the members present at the meeting.