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 1] [Entire Act]

Union of India - Section

Section 7 in The Footwear Design and Development Institute Act, 2017

7. Functions of Institute.

- The functions of the Institute shall be-
(i)to nurture and promote quality and excellence in education and research in the areas of footwear and leather products design and development and allied fields thereof;
(ii)develop and conduct courses leading to graduate and post-graduate degrees, doctoral and post-doctoral courses and research in the areas of footwear and leather products design and development and allied fields thereof;
(iii)to hold examinations and grant degrees, diplomas, certificates, or any other qualification;
(iv)to institute fellowships, scholarships and confer awards, honorary degrees or other academic distinctions or titles;
(v)to co-operate, associate and collaborate with educational or other institutions, research organisations or bodies corporate in any part of the world having objects wholly or partly similar to those of the Institute by exchange of faculty members, students, staff and scholars and generally in such manner as may be conducive to their common objective;
(vi)to conduct courses for teachers, technologists and other professionals in the areas of footwear and leather products design and development and allied fields thereof;
(vii)to undertake research, survey, and studies and application thereof, for improved quality and design, testing, and international marketing;
(viii)to provide consultancy, testing, inspection, certification, project implementation and design support to the institutions and industries in any part of the world;
(ix)to develop an international centre for creation and transmission of information, with focus on educational, professional and industrial commitments;
(x)to conduct skill development programs and to provide technical assistance to artisans, craftsmen, manufacturers, designers and exporters;
(xi)to design, develop, amend, update curriculum's of the academic programs and training materials as per the sector's requirement and change of technology;
(xii)to acquire any patent or license relating to such invention, improvement or design or standardisation marks whether for general or specific purposes;
(xiii)to establish, form and maintain museums, libraries and collections of literature and films, slides, photographs, prototypes and other information;
(xiv)to function as a National resource centre for curriculum development, training the trainers and support skill development in the leather sector overall;
(xv)to frame the Statutes and the Ordinances and to alter, modify or rescind the same; and
(xvi)to do all such things as may be necessary, incidental or conducive to the attainment of all or any of the objects of the Institute.