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 4] [Entire Act]

State of Uttar Pradesh - Section

Section 3 in The U.P. Board of Madarsa Education Act, 2004

3. Constitution of the Board.

(1)With effect from such date as the State Government may, by notification, appoint, there shall be established at Lucknow a Board to be known as the Uttar Pradesh Board of Madarsa-Education.
(2)The Board shall be a body corporate.
(3)The Board shall consist of the following members, namely:
(a)a renowned Muslim educationist in the field of traditional Madarsa-Education, nominated by the State Government who shall be the Chairperson of the Board;
(b)the Director, who shall be the Vice-Chairperson of the Board;
(c)the Principal, Government Oriental College, Rampur;
(d)one Sunni-Muslim Legislator to be elected by both houses of the State Legislature;
(e)one Shia-Muslim Legislator to be elected by both houses of the State Legislature;
(f)one representative of National Council for Educational Research and Training;
(g)two head of institution established and administered by Sunni-Muslim nominated by the State Government;
(h)one head of institution established and administered by Shia-Muslim nominated by the State Government;
(i)two teachers of institutions established and administered by Sunni-Muslim nominated by the State Government;
(j)one teacher of an institution established and administered by Shia-Muslim nominated by the State Government;
(k)one Science or Tibb teacher of an institution nominated by the State Government;
(l)the Account and Finance Officer in the Directorate of minority Welfare, Uttar Pradesh;
(m)the Inspector;
(n)an officer not below the rank of Deputy Director nominated by the State Government, who shall be the member Registrar;
(4)As soon as may be after the election and nomination of the members of the Board are completed, the State Government shall notify that, the Board has been duly constituted:Provided that a notification under this sub-section may be issued even before the election of the member specified in clause (d) or clause (e) of sub-section (3) has been completed.
(5)
(a)Where there is only one Shia member or only one Sunni member in the State Legislators then each will be nominated by the State Government.
(b)If no Shia member in the State Legislature is available then two Sunni-Muslim Legislators shall be elected as member of the Board and in the nomination paper of one of such Legislator it shall be mentioned before election that he shall cease to hold the office of the member of the Board on the date a Shia-Muslim Legislators takes oath as the member of the Board. Similarly in the case of non availability of Sunni-Muslim Legislator two Shia-Muslim Legislators shall be elected as the member of the Board and in the nomination paper of one of such Shia Legislators it shall be mentioned before election that he shall cease to hold office of the member of the Board on the date of taking oath of the office of the member of the Board by a Sunni-Muslim Legislator.
(6)On and from the date of the establishment of the Board under sub-section (1), the Arbi and Farsi Education Board functioning immediately before such establishment, hereinafter referred to as the earstwhile Board, shall stand dissolved and upon such dissolution,
(a)all the properties and assets of the earstwhile Board shall stand transferred to, and vest in the Board;
(b)ail debts, liabilities and obligations of the existing Board, whether contractual or otherwise, shall stand transferred to the Board;
(c)all the officer and employees of the earstwhile Board shall become the officers and employees of the Board on the same terms and conditions and with the same rights and privileges as to retirement benefits and other matters as would have been applicable to them immediately before such dissolution till their employment under the Board is duly terminated or until their remuneration and other conditions of service are duly altered not to their disadvantage:
Provided that an officer or employee of the earstwhile Board may by notice addressed to the Board served within a period of thirty days from such dissolution, intimate his option not. to become an officer or employee of the Board and upon receipt of such notice, the post held until then by him shall stand abolished and his services shall stand terminated and he shall be paid an amount equivalent to his three months salary as compensation.