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 23] [Entire Act]

State of Haryana - Subsection

Section 23(1) in The Haryana Private Universities, 2006

(1)The Board of Management shall consist of the following members, namely :-
(a)the Vice-Chancellor ;
(b)the Secretary to Government, Haryana, Education Department, or in his absence, Director, Higher Education, Haryana;
(c)two members of the Governing Body, nominated by the sponsoring body;
(d)three persons, who are not the members of the Governing Body, nominated by the sponsoring body;
(e)three persons from amongst the teachers, nominated by the sponsoring body; and
(f)two teachers, nominated by the Vice-Chancellor.