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 4] [Entire Act]

Union of India - Section

Section 5 in The Maulana Azad National Urdu University Act, 1996

5. Power of the University.

-The University shall have the following powers, namely:-
(i)to provide for instructions and research in such branches of learning as are relevant for furtherance of the objects of the University.
(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 goods and sufficient cause;
(iii)to organise and to undertake extra-mural studies, training and extension services;
(iv)to confer honorary degrees or other distinctions in the manner prescribed by the Statutes;
(v)to institute Professorships, Readerships, Lecturerships and other teaching or academic positions, required by the University and to appoint persons to such Professorships, Readerships, Lecturerships or other teaching or academic positions;
(vi)to appoint persons working in any other University or organisation as teacher or the University for a specific period;
(vii)to create administrative, ministerial and other posts and to make appointments thereto;
(viii)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;
(ix)to establish, with the prior approval of the Central Government, such centres and specialised laboratories, within or outside India, as are, in the opinion of the University necessary for the furtherance of its objects;
(x)to institute and award fellowships, scholarships, studentships, medals and prizes;
(xi)to establish and maintain Institutions and Halls;
(xii)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;
(xiii)to organise and conduct refresher courses, workshops, seminars and other programmes for teachers, evaluators and other academic staff;
(xiv)to make special arrangements in respect of the residence, discipline and teaching of women students as the University may consider desirable;
(xv)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;
(xvi)to confer autonomous status on a Department in accordance with the Statutes;
(xvii)to determine standards of admission to the University which may include examination, evaluation or any other method of testing;
(xviii)to demand and receive payment of fees and other charges;
(xix)to supervise the residences of the students of the University and to make arrangements for promoting their health and general welfare;
(xx)to lay down conditions of service of all categories of employees including their code of conduct;
(xxi)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;
(xxii)to make arrangements for promoting the health and general welfare of the employees;
(xxiii)to receive benefactions, donations and gifts and to acqhire, hold, manage and dispose of any property, movable or immovable, including trust and endowment properties for the purposes of the University;
(xxiv)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;
(xxv)to organise suitable distance education programmes;
(xxvi)to establish maintain or recognise Study Centres for the delivery of the distance education system in the manner laid down by the Ordinances;
(xxvii)to provide for the preparation of instructional materials including films, cassettes, tapes, video cassettes and other software in collaboration with various Open Universities and other Institutions dealing with the distance education system;
(xxviii)to devise and implement suitable schemes for providing a base for promotion and dissemination of Urdu and to bring about the essential continuity in education with special reference to the delivery system in distance education consistent with the objectives of the University; and
(xxix)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.