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 18 in Dr. Babasaheb Ambedkar Technological University Act, 2014

18. Appointment of Registrar, his powers and duties.

(1)The Registrar shall be appointed by the Executive Council on the recommendation of a selection committee as prescribed by Statues. His qualification, emoluments and terms and conditions of service shall be such as may be prescribed by the Statutes.
(2)The Registrar shall be appointed for a period of five years and shall be eligible for reappointment for one more term of five years:Provided that, no person shall hold the office of Registrar beyond the age of sixty years.
(3)The Registrar shall be responsible for the due custody of the records, the common seal of the University and such other property of the University as the Executive Council shall commit to his charge.
(4)The Registrar shall issue all notices convening meetings of the Executive Council, Academic Council, Planning and Evaluation (Monitoring) Board and such other committees appointed by the authorities other than Finance Committee of the University and keep minutes of such meetings. He shall receive applications for entrance to the University and shall keep a permanent record of all courses, curriculum and other information as may be necessary.
(5)The Registrar may, by writing under his own hand addressed to the Vice-Chancellor, resign his office. The resignation shall be delivered to the Vice-Chancellor ordinarily thirty days prior to the date on which the Registrar wishes to be relieved of his office but the Executive Council may at its discretion, relieve him earlier. The resignation shall take effect from the date of relieve.
(6)In the temporary absence of the Registrar on leave or for whatever reason or until the vacancy caused by any other reason is filled, the Vice- Chancellor shall appoint any suitable person, temporarily for a period not exceeding three months, to act as Registrar.
(7)The Registrar shall be responsible for maintaining a permanent record of the academic performance of students of the University including the courses taken, grades obtained, degrees, awards, prizes or other distinctions won and any other items pertaining to the academic performance of the students.
(8)The Registrar shall exercise such other powers and perform such other duties as are laid down under this Act or as may be conferred or imposed on him by the Statutes or as may be directed, by the Vice- Chancellor.