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] [Section 56] [Entire Act]

State of Maharashtra - Subsection

Section 56(3) in The Maharashtra Universities Act, 1994

(3)[The Maharashtra State Council for Higher Education shall be the authority of the State Government in-charge of, and responsible for, the state higher education. The Council shall be the planning, monitoring, co-ordinating and evaluating authority and] [These words were substituted for the words 'The Maharashtra State Council for Higher Education' by Maharashtra 55 of 2000, section 39(b)(i).] shall act as a think-tank for Higher Education including technical, medical and professional education. It shall tender advice to the State Government in the following matters, namely:-
(a)to prepare programmes in the various subjects in the sphere of higher education, keeping in view the overall priorities, perspectives and needs of the society and expectations from higher education;
(b)to advise the State Government in respect of determining and maintaining uniformity of standards of education in the universities;
(c)to advise on promoting co-operation and co-ordination of the various educational institutions among themselves and explore the scope for interaction between the universities on the one hand and industry and other organizations on the other hand;
(d)to suggest ways and means of raising additional resources for higher education from industry and other sources;
(e)to advise on inter-university programmes for various activities undertaken by the universities in fulfilment of the provisions of the Act;
(f)to advise on programmes for greater co-operation and interaction and exchange of university teachers, college teachers and the teachers of university departments;
(g)[ to consider and approve the developmental programme of the universities; [These clauses were added Maharashtra 55 of 2000, section 39(b)(ii)]
(h)to initiate inter-university programme for the various activities related to teaching, research and extension in the field of higher education;
(i)to take steps and recommend to the State Government and to the universities the steps that may be taken to remove the regional imbalance, and to make higher education available to backward classes, rural and tribal communities, women and any such specified groups.]