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 Rajasthan - Section

Section 24 in Govind Guru Tribal University at Banswara Act, 2012

24. Academic Council.

(1)There shall be an Academic Council of the University, consisting of the following as members, namely :-
(a)the Vice-Chancellor - Ex-officio Chairman;
(b)the Pro-Vice-Chancellor;
(c)Deans of Faculties;
(d)one Professor from each faculty to be nominated by the Vice-Chancellor;
(e)the Principal Secretary to the Government of Rajasthan, Information and Public Relations Department or his nominee not below the rank of a Deputy Secretary to the Government of Rajasthan;
(f)the Principal Secretary to the Government of Rajasthan, Higher Education Department or his nominee not below the rank of a Deputy Secretary to the Government of Rajasthan;
(g)Chairmen, Boards of Studies;
(h)two persons having special attainment in the field of studies not being employees of the University, one to be nominated by the Chancellor and the other by the State Government; [***] [Deleted 'and' by Rajasthan Act No. 10 of 2016, dated 18.4.2016.]
(i)the Registrar of the University, Member-Secretary;
(j)[ one Principal/Director of a constituent college to be nominated by the Vice-Chancellor; [Added by Rajasthan Act No. 10 of 2016, dated 18.4.2016.]
(k)the Director/Commissioner of College Education, Rajasthan;
(l)two Principals of affiliated colleges, one from Government Colleges and another from Private Colleges, to be nominated by the State Government;
(m)one teacher other than the Professors, from a constituent college/University Department having a minimum ten years experience in teaching degree or post-graduate classes to be nominated by the Vice-Chancellor; and
(n)one teacher other than the Principals, from an affiliated college having a minimum ten years experience in teaching degree or postgraduate classes to be nominated by the State Government.]
(2)The term of office of nominated members shall be two years.