Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 14 docs - [View All]
Prof. Arun Nigavekar vs Dr.R.Natarajan on 18 June, 2005
Prakash Chaturvedi And Anr. vs State Of Rajasthan And Anr. on 3 July, 2006
Sardara Ram Dangi vs District Judge And Anr. on 23 August, 1990
Sardara Ram Dangi vs District Judge And Anr. on 23 August, 1990
Dr.R.Natarajan vs Prof.Arun Nigavekar on 10 May, 2005

Loading...
User Queries
[Complete Act]
Central Government Act
Section 6 in The University Grants Commission Act, 1956
6. Terms and conditions of service of members. 1[
(1) A person appointed as Chairman, Vice- Chairman or other member after the commencement of the University Grants Commission (Amendment) Act, 1985 (70 of 1985 ), shall, unless he sooner becomes disqualified for continuing as such under the rules that may be made under this Act,-
(a) in the case of Chairman, hold office for a term of five years or until he attains the age of sixty- five years, whichever is earlier;
(b) in the case of Vice- Chairman, hold office for a term of three years or until he attains the age of sixty- five years, whichever is earlier;
(c) in the case of any other member, hold office for a term of three years: Provided that-
(i) a person who has held office as Chairman or Vice- Chairman shall be eligible for further appointment as Chairman, Vice- Chairman or other member, and
(ii) a person who has held office as any other member shall be eligible for further appointment as Chairman, Vice- Chairman or other member: Provided further that a person who has held office for two terms, in any capacity, whether as Chairman, Vice- Chairman or other member [ excluding a member referred to in clause (a) of sub- section (3) of section 5], shall not be eligible for any further appointment as Chairman, Vice- Chairman or other member.]
1. Subs. by Act 33 of 1972, s. 4, for sub- section (1) (w. e. f. 17- 6- 1972 ). 2. Subs. by Act 70 of 1985, s. 2.
(2) A member may resign his office by writing under his hand addressed to the Central Government, but he shall continue in office until his resignation is accepted by the Central Government.
(3) 1[ If a casual vacancy occurs in the office of the Chairman, whether by reason of his death, resignation or inability to discharge his functions owing to illness or other incapacity, the Vice- Chairman holding office as such for the time being shall, notwithstanding anything contained in sub- section (2) of section 5, act as the Chairman and shall, unless any other person is appointed earlier as the Chairman, hold the office of the Chairman for the remainder of the term of office of the person in whose place he is to so act: Provided that where no Vice- Chairman is holding office at the time when the vacancy in the office of the Chairman occurs, the Central Government shall, notwithstanding anything contained in sub- section (2) of section 5, appoint any other member to act as the Chairman and the person so appointed shall not hold the office of the Chairman for a period exceeding six months.
(4) If a casual vacancy occurs in the office of the Vice- Chairman or any other member, whether by reason of his death, resignation or inability to discharge his functions owing to illness or other incapacity, such vacancy shall be filled up by the Central Government by making a fresh appointment and the member so appointed shall hold office for a term of three years.
(5) The office of the Chairman and the Vice- Chairman shall be whole- time and salaried and subject thereto, the terms and conditions of service of the Chairman, Vice- Chairman and other members shall be such as may be prescribed.]