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 2] [Entire Act]

State of Rajasthan - Section

Section 24B in University of Rajasthan Act, 1946

24B. [ Deans of Faculties. [Substituted by Rajasthan Act No. 19 of 1962, dated 8.11.1962.]

(1)There shall be a Dean of each Faculty who shall be appointed by the Vice-Chancellor in the following order of preference, namely :-
(a)for the Faculties of Arts, Science, Social Sciences and Commerce :-
(i)University Professors or Principals of Post-Graduate Colleges.
(ii)University Reader in subjects in which there are no University Professors.
Note : - The Principal or the teacher to be appointed as Dean must profess a subject included in the Faculty concerned.
(b)for the Faculty of Law :-
(i)University Professors of Law a or Principals of Law Colleges;
(ii)University Readers in Law in case there is no University Professor;
(iii)Heads of the Departments of Law, being whole-time teachers of law, in affiliated colleges which are not separate law colleges, not below the rank of Professors.
(c)for the Faculties of Ayurveda, Engineering Technology, Medicine Pharmaceutics and Education :-
(i)University Professors or Principals of post-graduate colleges in the Faculty concerned;
(ii)Heads of Departments of subjects of the rank of Professors in the Faculty concerned.
(d)For other Faculties :- The qualifications and conditions of eligibility of the Deans of other Faculties shall be prescribed by the Statutes.
(2)The Deans shall hold office for a period of three years and no person shall be eligible for re-appointment until a period of atleast three years has lapsed after the expiry of his last term.]