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] [Section 10] [Entire Act]

State of Gujarat - Subsection

Section 10(1) in The Nirma University of Science and Technology Act, 2003

(1)The Board of Governors of the University shall consist of the following members, namely:-
(i)The President shall be the Chairmen of the Board;
(ii)two representatives of the Trust;
(iii)Director of the University;
(vi)two Deans of the University, by rotation, to be nominated by the Director;
(v)Secretary to Government, Science and Technology Department, Government of Gujarat;
(vi)three experts academicians to be nominated by the President;
(vii)three experts representing other disciplines such as finance, legal, management, humanities to be nominated by the President; and
(viii)two representatives of the Industries to be nominated by the President.