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 6 in St Xavier's University, Kolkata Act, 2016

6. Power of the University.

- The University shall have the following powers, namely:-
(1)to encourage and provide for instruction, teaching, training and research in such branches of learning and courses of study as it may think fit, and generally to promote the advancement and dissemination of knowledge, learning and research and the extension of higher education including the study of indigenous languages as well as culture and rural development;
(2)to establish, administer, maintain and manage campuses, libraries, laboratories, museums and such other institutions or centres for study, research and training as it may deem necessary;
(3)to institute degrees, titles, diplomas, certificates and other academic distinctions;
(4)to hold examinations and to confer degrees, titles, diplomas, certificates and other academic distinctions on persons who shall have pursued an approved course of study in the University in the manner provided and shall have passed the prescribed examinations of the University, or shall have carried on research under conditions provided;
(5)to withdraw or to cancel degrees, titles, diplomas, certificates or other academic distinctions under such conditions as may be provided by Statutes and after giving the person affected a reasonable opportunity to present his case;
(6)to confer honorary degrees or other academic distinctions under conditions provided;
(7)to formulate policy and determine the standard of admission which may include examination, evaluation or any other method of testing;
(8)to institute Professorships including Chair Professorships and other teaching posts required by the University and to appoint persons to such Professorships or other teaching posts, or to recognize persons as Professors, Associate Professors or Assistant Professors of the University, or as holders of other teaching posts of the University for the purpose of imparting instruction and for conducting research in the University;
(9)to create posts, as and when required, of officers and employees of the University besides those provided under this Act;
(10)to provide, subject to the provisions of this Act, the constitution, powers and duties of the Boards of Studies, the Finance Committee, and other bodies as may be constituted;
(11)to provide the powers and duties of officers of the University;
(12)to provide, subject to the provisions of this Act, the terms and conditions of service, including the rules regarding conduct and discipline and the emoluments for all categories of employees of the University with prior approval of the Governing Board;
(13)to make provisions for provident fund and other funds for the welfare of the employees of the University and to keep and maintain those funds as per provisions of law applicable from time to time;
(14)to determine tuition fees or other charges for admission and for examinations and other purposes, and to demand and receive the fees or other charges so determined;
(15)to establish, administer, maintain and manage halls, hostels etc.;
(16)to provide for promotion of health, welfare and discipline amongst the students;
(17)to extend grant to the National Service Scheme and National Cadet Corps and other such bodies recognised by the University from the University Fund;
(18)to enter into agreement with the State Government or with any person, body or authority for taking over by the University of the management of any institution, including its assets and liabilities, or for any other purpose not repugnant to the provisions of this Act;
(19)to acquire, hold and dispose of property, movable and immovable and to make grants and advances for furthering any of its objects;
(20)to accept and administer gifts, endowments and benefactions, for the furtherance of any of its objects of the University and to institute awards, fellowships, travelling fellowships, scholarships, studentships, stipends, bursaries, exhibitions, medals and prizes;
(21)to receive funds from industry, institutions, national and international organizations, national or international financial institutions including nationalized banks or from any other source, or to receive loans, subsidies, grants, assistance, donations, benefactions, bequests and to transfer of movable and immovable properties, for the purposes and objects of the University in such manner as may be provided for by the Regulations;
(22)to co-operate with other Universities, institutions and educational authorities in matters that relate to and further the educational objectives of the University;
(23)to impart instruction through distance education with the approval of the appropriate authority;
(24)to introduce interdisciplinary or multidisciplinary or integrated courses in selected subjects;
(25)to initiate collaborative teaching and research programme with other Universities and institutions of repute and to provide modalities for credit transfer and award of joint degrees, if deemed necessary;
(26)to do all such acts and things as may be necessary or desirable for, or incidental to, the advancement of the objects or purposes of the University.