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] [Section 22] [Entire Act]

Union of India - Subsection

Section 22(3) in The Visva-Bharati Act, 1951

(3)The Karma-Samiti (Executive Council) shall exercise the following powers and perform the following functions, namely:-
(a)to manage and administer the revenue and property of the University and to conduct all administrative affairs of the University not otherwise provided for in this act or the Statutes;
(b)to create teaching and academic posts and to define the duties and conditions of service of Professor, Readers, Lecturers and other adhyapakas and academic staff employed by the University:
Provided that before determining the number, qualifications and emoluments of adhyapakas and other academic staff, the Karma-Samiti (Executive Council) shall consider the recommendations of the Siksha-Samiti (Academic Council);
(c)to appoint such Professors, readers, Lecturers and other adhyapakas and academic staff as may be necessary on the recommendation of the Selection Committees constituted for the purpose and to fill up temporary vacancies therein;
(d)to provide for the appointment of Visiting Professors, Emeritus Professors, Fellows, Scholars, Resident Artists and Resident Writers and to determine the terms and conditions of such appointment;
(e)to manage and regulate the finances, accounts, investments, property, business and all other administrative affairs of the University, and for that purpose, to appoint such agents as it may think fit;
(f)to invest any money belonging to the University, including any unapplied income, in such stocks, funds, shares or securities as it thinks fit, or in the purchase of immovable property in India;
(g)to exercise such other powers and perform such other functions as may be conferred or specified by this Act or the Statutes.]