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 Karnataka - Subsection

Section 23(1) in Srinivas University Act, 2013

(1)The Board of Governors shall consist of the following, namely:-
(i) The Chancellor Chairperson
(ii) The Vice-Chancellor Member
(iii) The Principal Secretary/Secretary to the StateGovernment in the Department of Higher Education or by hisnominee not below the rank of Deputy Secretary
(iv) The Principal Secretary/Secretary to the StateGovernment in the Department of Medical Education or by hisnominee not below the rank of Deputy Secretary
(v) One expert from the field of management, financeor any other specialized, including administration to benominated by the State Government.
(vi) Two persons nominated by the Sponsoring Body ofwhom one shall be woman;
(vii) The Pro Vice Chancellor who shall be non-votingmember;
(viii) One eminent educationist nominated by theUniversity Grants Commission