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 Bihar - Section

Section 9 in Bihar Agricultural University Act, 2010

9. Board of Management and its Constitution.

(1)The Board of Management shall be the Chief Executive body of the University and shall consist of the following persons:-
(i)The Vice-Chancellor -Chairperson;
(ii)Agriculture Production Commissioner/Principal Secretary/ Secretary, Department of Agriculture, Government of Bihar;
(iii)Principal Secretary/ Secretary, Finance Department of the State Government;
(iv)Principal Secretary/ Secretary, Department of Animal and Fisheries Resources;
(v)Director, Agriculture;
(vi)Director, Horticulture;
(vii)One eminent educationist (not below the rank of Professor) from the field of Agriculture and allied Sciences to be nominated by the State Government;
(viii)Two representatives of State Legislature to be nominated by the State Government;
(ix)One outstanding woman social worker having background of rural advancement to be nominated by the State Government;
(x)One progressive farmer from the jurisdiction of the University to be nominated by the State Government;
(xi)One distinguished agro-industrialist to be nominated by the State Government;
(xii)One representative from the Indian Council of Agricultural Research (ICAR) to be nominated by the Director General, ICAR;
(xiii)One Director to be nominated by the Vice-Chancellor in rotation as prescribed in the Statutes;
(xiv)One Dean to be nominated by the Vice-Chancellor in rotation as prescribed in the Statutes;
(xv)One Chairman of the Post-Graduate Department to be nominated by the Vice-Chancellor in rotation as prescribed in the Statutes;
(xvi)Registrar - Secretary.
(2)The term of the office of the Members of the Board other than the ex-officio members shall be two years.
(3)When a vacancy occurs in the office of any member by the reason of death, resignation or any cause other than the expiry of term, the vacancy shall be filled in accordance with the provisions of this section and the person who fills such vacancy shall hold office for the residue of the term for which the person whose place he/she fills would have been a member.
(4)No action or proceedings of the Board shall be invalid merely on the ground of the existence of any vacancy oi defect in the constitution of the Board.
(5)One third of the members of the Board shall form quorum at a meeting of the Board:Provided that if a meeting of the Board is adjourned for want of quorum, no quorum shall be necessary at the next meeting called for transacting the same business.
(6)Normally the Board shall on dates to be fixed by the Vice-Chancellor meet at least twice a year. However, Vice-Chancellor may whenever, he thinks fit and shall, upon the requisition in writing signed by not less than five members of the Board, convene a special meeting of the Board.