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]

State of Manipur - Section

Section 17 in The Manipur University Act, 1980

17. Statutes.

- Subject to the provisions of this Act, the Statutes may provide for all or any of the following matters, namely :
(a)the constitution, powers and duties of the authorities and other bodies of the University, the qualifications and disqualifications for membership of such authorities and other bodies, appointment and removal of members thereof and other matters connected therewith ;
(b)the appointment, powers and duties of the officers of the University in so far as they are not provided for in the Act;
(c)the appointment, terms and conditions of service and the powers and duties of the employees of the University ;
(d)the terms and conditions under which institution may be associated with the University;
(e)the administration of the University ; the establishment and abolition of colleges, institutions and Hostels ; the grant and withdrawal of affiliation or recognition to colleges, Hostels and other institutions not maintained by the University ; the institution of Fellowships, Scholarships, Awards and the like ; the conferment of degrees and other academic distinctions and the grant of diplomas and certificates ; and the maintenance of a register of Registered Graduated of the University ;
(f)any other matter which is necessary for the proper and effective management and conduct of the affairs of the University and which by this Act is to be or may be prescribed by the Statutes.