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 Rajasthan - Section

Section 40 in The Rajasthan Maharana Pratap University of Agriculture and Technology, Udaipur Act, 2000

40. Regulations.

(1)The authorities of the University may make regulations consistent with this Act and the Statutes for,-
(i)laying down the procedure for their meetings and the number of members required to form the quorum;
(ii)providing for matters which by this Act and the Statutes are to be regulated by Regulations; and
(iii)providing for any other matter solely concerning the authority and not provided for by this Act and the Statutes.
(2)The Academic council may subject to the provisions of this Act and the Statutes, make regulations providing for courses of studies, system of examination, academic calendar, award of degrees and diplomas of the University and other matters related to Resident Instruction.
(3)The regulations made by any authority of the University shall be subject to such direction as the Board may from time to time give in this behalf.
(4)Academic Council of the University may make regulations for,-
(i)the holding of convocations to confer degree and diplomas;
(ii)the conferment of honorary degrees, Academic distinctions and withdrawal of degrees;
(iii)the establishment and abolition of hostels maintained by the University;
(iv)the institution of fellowships, scholarships, stipend, bursaries, medals and prizes and the conditions of award there of;
(v)the entrance or admission of the students to the University and their enrollment and continuance as such and the conditions and procedures for dropping students from enrollment;
(vi)the fees which may be charged by the University;
(vii)the courses of study to be laid down for all degrees, diplomas and certificates of the University;
(viii)the conditions under which students shall be admitted to the degrees, diplomas, or other courses and examinations of the University and their eligibility for the award of degrees and diplomas;
(ix)the conditions for conferment of degrees and other academic distinctions;
(x)the maintenance of discipline among the students of the University;
(xi)the special arrangements, if any, which may be made for residence, discipline and teaching of women students and the provision of special courses of study for women;
(xii)the conditions of residence of students of the University and the levy of fees for residence in hostels; and
(xiii)the recognition and management of hostels not maintained by the University.