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]

Union of India - Section

Section 6 in The Rajiv Gandhi University Act, 2006

6. Powers of the University.

- The University shall have the following powers, namely: -
(i)to provide for instructions in such branches of learning as the University may, from time to time, determine and to make provisions for research and for the advancement and dissemination of knowledge;
(ii)to grant, subject to such conditions as the University may determine, diplomas or certificates to, and confer degrees or other academic distinctions on the basis of examinations, evaluation or any other method of testing, on persons, and to withdraw any such diplomas, certificates, degrees or other academic distinctions for good and sufficient cause;
(iii)to organise and to undertake extramural studies, training and extension services;
(iv)to confer honorary degrees or other distinctions in the manner prescribed by the Statutes;
(v)to provide facilities through the distance education system to such persons as it may determine;
(vi)to institute Principalships, Professorships, Readerships, Lecturerships and other teaching or academic positions, required by the University and to appoint persons to such Principalships, Professorships, Readerships, Lecturerships or other teaching or academic positions;
(vii)to recognise an Institution of higher learning for such purposes as the University may determine and to withdraw such recognition;
(viii)to recognise persons for imparting instructions in any College or Institution admitted to the privileges of the University;
(ix)to appoint persons working in any other University or educational institution as teachers of the University for a specified period;
(x)to create administrative, ministerial and other posts and to make appointments thereto;
(xi)to co-operate or collaborate or associate with any other University or authority or Institution of higher learning in such manner and for such purposes as the University may determine;
(xii)to establish, with the prior approval of the Central Government, such Centres and specialised laboratories or other units for research and instruction as are, in the opinion of the University, necessary for the furtherance of its objects;
(xiii)to institute and award fellowships, scholarships, studentships, medals and prizes;
(xiv)to establish and maintain Colleges, Institutions and Halls;
(xv)to make provision for research and advisory services and for that purpose to enter into such arrangements with other institutions, industrial or other organisations, as the University may deem necessary;
(xvi)to organise and conduct refresher courses, workshops, seminars and other programmes for teachers, evaluators and other academic staff;
(xvii)to admit to its privileges Colleges and Institutions within the State of Arunachal Pradesh not maintained by the University; to withdraw all or any of those privileges in accordance with such conditions as may be prescribed by the Statutes; to recognise, guide, supervise, and control Halls not maintained by the University and other accommodation for students, and to withdraw any such recognition;
(xviii)to appoint on contract or otherwise visiting Professors, Emeritus Professors, Consultants, Scholars and such other persons who may contribute to the advancement of the objects of the University;
(xix)to confer autonomous status on a College or an Institution or a Department, as the case may be, in accordance with the Statutes;
(xx)to determine standards of admission to the University, which may include examination, evaluation or any other method of testing;
(xxi)to demand and receive payment of fees and other charges;
(xxii)to supervise the residences of the students of the University and to make arrangements for promoting their health and general welfare;
(xxiii)to lay down conditions of service of all categories of employees, including their code of conduct;
(xxiv)to regulate and enforce discipline among the students and the employees, and to take such disciplinary measures in this regard as may be deemed by the University to be necessary;
(xxv)to make arrangements for promoting the health and general welfare of the employees;
(xxvi)to receive benefactions, donations and gifts and to acquire, hold and manage, and to dispose of, with the previous approval of the Central Government, any property, movable or immovable, including trust and endowment properties for the purposes of the University;
(xxvii)to borrow, with the approval of the Central Government, on the security of the property of the University, money for the purposes of the University;
(xxviii)to do all such other acts and things as may be necessary, incidental or conducive to the attainment of all or any of its objects.