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 7 in The School of Planning and Architecture Act, 2014

7. Powers and functions of Schools.

(1)Subject to the provisions of this Act, every School shall exercise the powers and perform the duties as specified below, namely:-
(a)to organise and undertake research and innovations in architecture, planning, design and allied activities in such manner as the School may think fit, including in collaboration or association with any other School, educational institution, research organisation or body corporate;
(b)to hold examinations and grant degrees, diplomas, certificates and other degrees;
(c)to institute fellowships, Scholarships and confer awards, honorary degrees or other academic distinctions or titles;
(d)to fix, demand and receive fees and other charges;
(e)to establish, maintain and manage halls and hostels for the residence of students;
(f)to supervise and control the residence and regulate the discipline of students of the School and to make arrangements for promoting their health, general welfare and culture and corporate life;
(g)to notify academic and other posts with the prior approval of the Central Government and to make appointment thereto excluding the post of Director;
(h)to appoint persons working in any other School or educational institution or involved in research of significance in any industry as adjunct, guest or visiting teachers of the School on such terms and for such duration as the School may decide;
(i)to frame Statutes and Ordinances and to alter, modify or rescind the same;
(j)to establish and maintain such infrastructure as may be necessary;
(k)to deal with any property belonging to or vested in the School in such manner as the School may deem fit for advancing the objects of the School;
(l)to manage the fund of the School and receive gifts, grants, donations or benefactions from the Government and to receive bequests, donations and transfers of movable or immovable properties from testators or donors or transferors, as the case may be;
(m)to co-operate with educational or other institutions in any part of the world having objects wholly or partly similar to those of the School by exchange of teachers, students and scholars and generally in such manner as may be conducive to their common objects on such terms as may be specified from time to time by the Senate;
(n)to undertake consultancy in the areas or disciplines relating to the School for promotion of its common objectives; and
(o)to do all such things as may be necessary, incidental or conducive to the attainment of all or any of the objects of the School.
(2)Notwithstanding anything contained in sub-section (1), a School shall not dispose of in any manner any immovable property without the prior approval of the Central Government.