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 13 in The Jawaharlal Institute Of Post-Graduate Medical Education And Research, Puducherry Act, 2008

13. Functions of Institute.

- With a view to the promotion of the objects specified in section 12, the Institute may-
(a)provide for undergraduate and postgraduate teaching in the science of modern medicine and other allied sciences, including physical and biological sciences;
(b)provide facilities for research in various branches of such sciences;
(c)provide for the teaching of humanities;
(d)conduct experiments in new methods of medical education, both undergraduate and postgraduate, in order to arrive at satisfactory standards of such education;
(e)specify courses and curricula for both undergraduate and postgraduate studies;
(f)notwithstanding anything contained in any other law for the time being in force, establish and maintain-
(i)one or more medical colleges with different departments, including a department of preventive and social medicine, sufficiently staffed and equipped to undertake not only undergraduate medical education but also postgraduate medical education in different subjects,
(ii)one or more well-equipped hospitals,
(iii)a dental college with such institutional facilities for the practice of dentistry and for the practical training of students as may be necessary,
(iv)a nursing college sufficiently staffed and equipped for the training of nurses,
(v)rural and urban health organisations which will form centres for the field training of the medical, dental and nursing students of the Institute as well as for research into community health problems, and
(vi)other institutions for the training of different types of health workers, such as physiotherapists, occupational therapists, pharmacists, drug analysts and medical technicians of various kinds;
(g)train teachers from different medical colleges in India;
(h)hold examinations and grant such degrees, diplomas and other academic distinctions and titles in undergraduate and postgraduate medical education as may be laid down in the regulations;
(i)institute, and appoint persons to, professorships, readerships, lecturerships and posts of any description in accordance with regulations;
(j)receive grants from the Government and gifts, donations, benefactions, bequests and transfers of properties, both movable and immovable, from donors, benefactors, testators or transferors, as the case may be;
(k)deal with any property belonging to, or vested in, the Institute in any manner which is considered necessary for promoting the objects specified in section 12;
(l)demand and receive with the prior approval of the Central Government such fees and other charges as may be specified:
Provided that such fees and other charges payable by the students shall in no case exceed the fees and other charges specified by a medical Institute of the Central Government;
(m)reserve at least twenty seats out of every seventy-five seats in undergraduate courses in the institute for local applicants;
(n)provide free treatment to the poor patients in the same manner as are being provided by a medical Institute of the Central Government;
(o)construct quarters for its staff and allot such quarters to the staff in accordance with such regulations as may be made in this behalf;
(p)borrow money, with the prior approval of the Central Government, on the security of the property of the Institute;
(q)do all such other acts and things as may be necessary to further the objects specified in section 12.