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]

Union of India - Section

Section 15 in The Company Secretaries Act, 1980

15. Functions of Council.—

The Institute shall function under the overall control, guidance and supervision of the Council and the duty of carrying out the provisions of this Act shall be vested in the Council.
(2)In particular, and without prejudice to the generality of the foregoing powers, the duties of the Council shall include—
(a)to approve academic courses and their contents;
(b)the prescribing of fees for the examination of candidates for enrolment;
(c)the prescribing of qualifications for entry in the Register;
(d)the recognition of foreign qualifications and training for purposes of enrolment;
(e)the prescribing of guidelines for granting or refusal of certificates of practice under this Act;
(f)the levy of fees from members, examinees and other persons;
(g)the regulation and maintenance of the status and standard of professional qualifications of members of the Institute;
(h)the carrying out, by granting financial assistance to persons other than members of the Council or in any other manner, of research in such matters of interest to Company Secretaries as may be prescribed;
(i)to enable functioning of the Director (Discipline), the Board of Discipline, the Disciplinary Committee and the Appellate Authority constituted under the provisions of this Act;
(j)to enable functioning of the Quality Review Board;
(k)consideration to the recommendations of the Quality Review Board made under clause (a) of section 29B and details of action taken thereon in its annual report; and
(l)to ensure the functioning of the Institute in accordance with the provisions of this Act and in performance of other statutory duties as may be entrusted to the Institute from time to time.