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 NATIONAL FORENSIC SCIENCES UNIVERSITY ACT, 2020

7. Powers and functions of University.—

(1)Subject to the provisions of this Act, the University shall exercise the following powers and perform the following functions, namely:—
(a)to provide for studies, training, skill-development, research and extension of work in forensic science, applied behavioural science, law, legal studies, criminology and other allied areas and technology with focus on emerging areas of forensic science studies and related technologies;
(b)to establish and maintain campuses, colleges, institutions, schools, departments, laboratories, libraries, centres of research, training, skill-development, research and specialised studies within and outside the country;
(c)to plan and prescribe courses of study or skill-development, such as degrees, diplomas, and certificates;
(d)to hold examinations and grant degrees, diplomas, certificates and other academic distinctions;
(e)to confer honorary degrees or other distinctions;
(f)to grant, subject to such conditions as the University may determine, diplomas or certificates to, of evaluation or any other method of testing, and to withdraw any such diplomas, certificates, degrees or other academic distinction for good and sufficient cause;
(g)to provide facilities through the distance education system to such persons as it may determine;
(h)to introduce semester system, continuous evaluation and choice-based credit system and enter into agreements with other Universities and academic institutions for credit transfer and joint degree programmes;
(i)to make provisions for research and advisory services and for that purpose to enter into such arrangements with other institutions or bodies, national or international, as the University may deem necessary;
(j)to receive grants-in-aid to undertake projects for research and special assignments for the Central Government and State Governments;
(k)to determine, specify and receive payment of fees and other charges as the University may deem fit, from students and any other person, institution or body corporate for instruction and other services, including training, consultancy and advisory services, provided by the University;
(l)to establish, maintain and manage University buildings, halls, hostels and other campuses for the University in any other place;
(m)to affiliate colleges and institutions of higher learning for such purposes as the University may determine and to withdraw such recognition;
(n)to supervise and control the residence and regulate the discipline of students of the University and to make arrangements for promoting their health, general welfare, cultural and corporate life;
(o)to create academic and other teaching posts and to make appointments thereto (except the posts of Chancellor and Vice-Chancellor) as may be necessary for imparting instruction and managing the affairs of the University;
(p)to appoint on contract or otherwise visiting professors, emeritus professors, consultants, scholars including those located outside the country, and such other persons who may contribute to the advancement of the University;
(q)to create non-teaching, administrative, ministerial and other posts in the University and to make appointment thereto;
(r)to cooperate, collaborate or partner or associate with educational or other institutions and organisations, public and private, including those located outside the country having objects wholly or partly similar to those of the University by exchange of teachers and scholars and generally in such manner as may be conducive to their common objects;
(s)to institute and award fellowships, scholarships, exhibitions, prizes and medals;
(t)to provide for the preparation of instructional material including related software and other audio-visual aids;
(u)to sponsor and make provision for research and development in areas of core competence of the University;
(v)to enter into, carry out, vary or cancel contracts;
(w)to demand and receive such fees and other charges as may be specified by Ordinances;
(x)to receive benefactions, donations and gifts from persons and to name after them such chairs, institutions, buildings and the like, as the University may determine, whose gift and donations to the University is worth such as the University may decide;
(y)to acquire, hold, manage and dispose of any property, movable or immovable, including trust and endowment properties for the purposes of the University;
(z)to initiate measures to enlist the cooperation of the industry to provide complementary facilities;
(za)to establish off-shore campus at any place outside the country as and when it is considered necessary for advancing the aims and objectives of the University;
(zb)to provide for printing, reproduction and publication of research and other work;
(zc)to provide, control and maintain discipline among the students and all categories of employees and to lay down the conditions of service of such employees, including their code of conduct;
(zd)to conduct innovative experiments and develop new methods and technologies in the field of science, technology and management in relation to the domains of investigation, prevention and detection of crimes and furthering the cause of criminal justice systems in order to achieve international standards of such education, training research and consultancy;
(ze)to admit students for courses in Institute and its affiliated centres and institutes on an all India basis in such manner as may be laid down in the Statutes;
(zf)to admit foreign students, Overseas Citizen of India card holder, Person of Indian Origin, non-resident Indian, children of Indian workers in Gulf and South-East Asian Countries, in such manner and as may be laid down in the Statutes;
(zg)to purchase or to take on lease any land or building or works which may be necessary or convenient for the purpose of the University on such terms and conditions as it may think fit and proper and to construct, alter and maintain any such buildings or works;
(zh)to raise and borrow moneys on bonds, mortgages, promissory notes or other obligations or securities founded or based upon all or any of the properties and assets of the University or without any securities and upon such terms and conditions as it may think fit and to pay out of the funds of the University, all expenses incidental to the raising of moneys, to repay and redeem any money borrowed after taking prior permission of the Board of Governors;
(zi)to invest the funds of the University in or upon such securities and transpose any investment from time to time in such manner as it may deem fit in the interest of University; and
(zj)to do all such things as may be necessary, incidental or conducive to the attainment of all or any of the objects of the University.
(2)Notwithstanding anything contained in sub-section (1), the University shall not dispose of in any manner any immovable property without the prior approval of the Central Government.