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 Uttar Pradesh - Section

Section 11 in Uttar Pradesh Private Universities Act, 2019

11. Powers of the University.

- Subject to the guidelines and norms as prescribed by the Regulatory Bodies and the State Government from time to time the University shall have the powers,-
(a)to provide for instruction in such branches of learning as the University may, from time to time, determine and to make provisions for research and for the advancement and dissemination of knowledge and skills;
(b)to provide for instruction in such branches of learning as the University may think fit and to make provisions for research and for the advancement and dissemination of knowledge;
(c)to honour educational stalwarts and persons of academic eminence with designation of professor Emeritus;
(d)to grant, subject to such conditions as the University may determine, diplomas or certificates to, and confer degrees or other academic distinctions on the basis of examinations, evaluation or any other method of testing of persons, and to withdraw any such diplomas, certificates, degrees or other academic distinctions for good and sufficient cause;
(e)to confer honorary degrees or other distinctions with prior approval of the State Government;
(f)to institute as per norms of Regulatory Authorities and State Government Directorships, Professorships, Associate Professorships, Assistant Professorships, and other teaching or academic posts required by the University and to make appointments for the same;
(g)to create administrative, ministerial and other posts and to make appointments thereto;
(h)to appoint/engage persons of eminence, working in any other University or organisation permanently or for a specified period;
(i)to co-operate, collaborate or associate with any other University or Authority or Institution in India and abroad in such manner and for such purpose as the University may determine;
(j)to establish and maintain schools, centres, specialised laboratories in other units for research and instructions as are in the opinion of the University, necessary for the furtherance of its objects;
(k)to institute and award fellowships, scholarships, studentships, medals and prizes;
(l)to establish, maintain and supervise residences, hostels and promote the health and general welfare Activities for students and staff;
(m)to make provisions for research and consultancy, and for that purpose to enter into such arrangements with other institutions or bodies as the University may deem necessary;
(n)to establish a faculty, a department, a centre, or school, as the case may be, in accordance with the Act and Statutes;
(o)to determine standards in accordance with the State Government and other Regulatory Bodies for admissions into the University, which may include examination, evaluation or any other method of testing to ensure quality;
(p)to demand and receive payment of fees and other charges;
(q)to make special arrangements in respect of women and other disadvantaged students as the University may consider desirable;
(r)to regulate and enforce discipline among the employees and students of the University and take such disciplinary measures in this regards as may be deemed necessary by the University;
(s)to make arrangements for promoting the health and general welfare of the employees of the University;
(t)to receive donations and to acquire, hold and manage any property, movable or immovable for the welfare of the University;
(u)to ensure that no immovable property shall be disposed of or rights or title therein parted with or any liability created thereon, by any of the officers or authorities of the University, except after prior approval of the State Government;
(v)to appoint either on contract or otherwise, visiting professors emeritus professors, consultants, fellows, scholars, artists, course directors and such other persons who may contribute to the advancement of the objects of the University;
(w)to organise and to undertake extramural studies and extension service; and
(x)to do all such other acts and things as may be necessary, incidental or conducive to the attainment of all or any of the objects of the University.