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 West Bengal - Section

Section 16 in St Xavier's University, Kolkata Act, 2016

16. The Pro-Vice-Chancellor.

(1)The Pro-Vice-Chancellor shall be a distinguished academic with proven competence, integrity and institutional commitment.
(2)The Pro-Vice-Chancellor shall be appointed by the Chancellor with the approval of the Governing Board for a term of five years and shall be eligible for re-appointment.
(3)The Pro-Vice-Chancellor shall be the whole time officer of the University and shall be paid from out of the University fund such salary and allowances as the Chancellor may decide in consultation with the Governing Board.
(4)The Pro-Vice-Chancellor may resign his office by writing under his hand addressed to the Chancellor.
(5)If-
(a)the Pro-Vice-Chancellor is, by reason of leave, illness or other cause, temporarily unable to exercise the powers and perform the duties of his office, or
(b)a vacancy occurs in the office of the Pro-Vice-Chancellor by reason of death, resignation or expiry of the term of his office, removal or otherwise,
then, during the period of such temporary inability or pending the appointment of a Pro-Vice-Chancellor, as the case may be, the Chancellor, in consultation with the Vice-Chancellor, may authorize a senior teacher of the University or an officer of the University to exercise the powers and perform the duties of the Pro-Vice-Chancellor.
(6)The vacancy in the office of the Pro-Vice-Chancellor occurring by reason of death, resignation or expiry of the term of his office, removal or otherwise shall be filled up by appointment of a Pro-Vice-Chancellor within one year in accordance with the provisions of this section.
(7)The Pro-Vice-Chancellor may be removed from his office by the Chancellor with the approval of the Governing Board if he is satisfied that the incumbent,-
(a)has become insane or adjudged by a competent court to be of unsound mind; or
(b)has become an un-discharged insolvent or stands so declared by a competent court; or
(c)has been physically unfit and incapable of discharging function due to protracted illness or physical disability ; or
(d)has wilfully omitted or refused to carry out the provisions of this Act or has committed breach of any of the terms and conditions of the service contract or has abused or misused the powers vested in him or if, in the opinion of the Chancellor, his continuance in the office is detrimental to the interest of the University; or
(e)has shown incompetence to perform or has persistently made default in the performance of the duties imposed on him by or under this Act; or
(f)has been convicted by a court for any offence within the concept and meaning of the Code of Criminal Procedure, 1973:
Provided that the Pro-Vice-Chancellor shall be given a reasonable opportunity to show cause before taking recourse for his removal under clauses (d), (e), and (f).
(8)The powers and functions of the Pro-vice-Chancellor shall be such as may be provided by Statutes.