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 13 in Dr. Babasaheb Ambedkar Technological University Act, 2014

13. Vice- Chancellor.

(1)The Vice-Chancellor shall be appointed by the Chancellor in the manner stated hereunder :-
(a)There shall be a Committee consisting of the following members to recommend suitable names to the Chancellor for appointment of Vice-Chancellor, namely :-
(i)a member nominated by the Chancellor, who shall be the retired Judge of the Supreme Court or retired Chief Justice of the High Court or an eminent scientist of national repute or a recipient of Padma Award in the field of education ;
(ii)the Principal Secretary of Higher and Technical Education Department or any officer not below the rank of Principal Secretary to Government, nominated by the State Government ;
(iii)the Director or Head of an institute or organisation of national repute, such as, Indian Institute of Technology, Indian Institute of Management, Indian Institute of Science, Indian Space Research Organisation or National Research Laboratory, nominated by the Executive Council and the Academic Council, jointly, in the manner specified by the State Government by an order published in the Official Gazette ;
(b)The member nominated by the Chancellor shall be the Chairman of the Committee ;
(c)The members nominated shall be the persons who are not connected with the University ;
(d)No meeting of the Committee shall be held unless all the three members of the Committee are present.
(2)The process of preparing a panel shall begin at least three months before the probable date of occurrence of the vacancy of the Vice-Chancellor and shall be completed within the time limit fixed by the Chancellor. The Chancellor however, may, extend such time limit if in the exigency of the circumstances it is necessary so to do, so however that the period so extended shall not exceed three months in the aggregate.
(3)The Committee shall recommend a panel of not less than five suitable persons for the consideration of the Chancellor for being appointed as the Vice-Chancellor. The names so recommended shall be in alphabetical order without any preference being indicated. The report shall be accompanied by a detailed write up on suitability of each person included in the panel.
(4)A person for being recommended by the Committee for appointment as a Vice-Chancellor shall,-
(a)be a distinguished technologist ;
(b)be an eminent academician or an administrator of high calibre ;
(c)be able to provide leadership by his own example ;
(d)be able to provide vision and have ability to translate the same into reality in the interest of students and society ; and
(e)possess such educational qualifications and experience as may be specified by the Government, by an order published in the Official Gazette, in consultation with the Chancellor.
(5)The eligibility conditions and the process for recommendation of names for appointment as Vice-Chancellor shall be given wide publicity to ensure the recommendation of most suitable candidates.
(6)If the Chancellor does not approve the name of any of the persons so recommended by the committee constituted under sub-section (1), he may call for fresh recommendation.
(7)The Vice-Chancellor shall be a whole-time salaried officer of the University. He shall, subject to the terms and conditions of service, hold office for a term of five years, which term may be extended by the Chancellor, in exceptional circumstances, for a period not exceeding in the aggregate six months, for reasons which shall be stated in the order extending the term.
(8)The Vice-Chancellor may, after giving one months notice, resign his office, by tendering his resignation in writing to the Chancellor. The resignation shall take effect on its acceptance by the Chancellor.
(9)The emoluments to be paid to the Vice-Chancellor and other conditions of service shall be such as may be prescribed by Statutes and shall not be varied to his disadvantage after his appointment, without his consent.
(10)In the event of the occurrence of a vacancy in the office of the Vice-Chancellor by reason of death, resignation or otherwise, the Chancellor may nominate the senior most Dean or Director or any other suitable person, who shall act as Vice-Chancellor until a regular appointment of Vice-Chancellor is made in accordance with sub-section (1) and a new Vice-Chancellor enters upon his office, or until a period of six months from the date on which such nominee entered upon the office of the Vice- Chancellor, expires, whichever is earlier.
(11)Where any temporary vacancy in the office of the Vice-Chancellor occurs by reason of leave, illness or any other reason, a Dean or Director or any other suitable person nominated by the Chancellor for that purpose shall act, as acting Vice-Chancellor until such date on which the Vice- Chancellor resumes his duties.
(12)No person shall hold or continue to hold the office of Vice- Chancellor after he attains the age of sixty-five years.
(13)The Vice-Chancellor may be removed from his office if the Chancellor is satisfied that, the incumbent,-
(a)has become insane and stands so declared by a competent court;
(b)has been convicted by a court for any offence involving moral turpitude;
(c)has become an undischarged insolvent and stands so declared by a competent court;
(d)has been physically unfit and incapable of discharging functions due to protracted illness or physical disability;
(e)has will fully omitted or refused to carry out the provisions of this Act or has committed breach of any of the terms and conditions of the service contract or any other conditions prescribed by the State Government, or has abused the powers vested in him or if the continuance of the Vice-Chancellor in the office is detrimental to the interests of the University;
(f)is a member of, or be otherwise associated with, any political party or any organisation which takes part in politics, or is taking part in, or subscribing in aid of, any political movement or activity :
Provided that, the Vice-Chancellor shall be given a reasonable opportunity to show cause by the Chancellor before taking recourse for his removal under clauses (d), (e) and (f).