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 4 in The Indira Gandhi National Tribal University Act, 2007

4. Objects of University :

The objects of the University shall be,-
(i)to provide avenues of higher education and research facilities primarily for the tribal population of India;
(ii)to disseminate and advance knowledge by providing instructional and research facilities in tribal art, culture, tradition, Language, medicinal systems, customs, forest based economic activities, flora, fauna and advancement in technologies relating to the natural resources of the tribal areas;
(iii)to collaborate with national and international universities or organisations, specially for undertaking cultural studies and research on tribal populations;
(iv)to formulate tribal centric development models, publish reports and monographs; and to organise conferences; seminars on issues relating to tribes; and to provide inputs to policy matters in different spheres;
(v)to take appropriate measures for promoting, the members of tribal communities capable of managing, administering and looking after their own needs by access to higher education through a University of their own;
(vi)to disseminate and advance knowledge by providing instructional and research facilities in such other branches of learning as it may deem fit;
(vii)to take appropriate measures for promoting innovations in teaching learning processes in inter-disciplinary studies and research;, and to pay special attention to the improvement of the social, educational and economic conditions and welfare of the Scheduled Tribes within the Union of India, their intellectual, academic and cultural development.