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 172 in Selected Statutes (Statutes framed under the Bombay University Act, 1914)

172.

(a)The Vice-Chancellor shall appoint one student from each Faculty on the Students' Council under the provisions of section 34(1 )(v) of the Act, who has secured the highest percentage of marks in the aggregate of all the subjects prescribed all the preceding degree examination/s in the faculty concerned from amongst those engaged in full time Post-Graduate studies in a University Department and/ or affiliated, conducted, constituent or autonomous College or a Recognised Institution and who are not above 25 years of age. Provided that such a candidate must have passed the examination within the minimum period prescribed for the degree course from the date of passing the qualifying examination for admission to the course leading to the said degree.
(b)The Vice-Chancellor shall nominate eight other members under section 34(1)(vi), two from each of the four activities, viz., (1) Sports, (ii) National Service Scheme, (iii) National Cadet Corps and (iv) Cultural Activities, on the recommendation of the appropriate authorities and/or the Director of Students' Welfare.
(c)The Vice-Chancellor will nominate two lady students.