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 17 in The School of Planning and Architecture Act, 2014

17. Functions of Senate.

(1)Subject to the provision of this Act, the Statutes and the Ordinances, the Senate of a School shall be the principal academic body of the School and be responsible for the maintenance of standards of instruction, education and examination in the School and shall have such other powers and perform such other duties as may be conferred or imposed upon it by the Statutes.
(2)Without prejudice to the provisions of sub-section (1), the Senate shall have the following powers, namely:-
(a)to specify the criteria and process for admission to courses or programmes of study offered by the School;
(b)to recommend to the Board for creation of teaching and other academic posts, determination of the number and emoluments of such posts and defining the duties and conditions of service of teachers and other academic posts;
(c)to recommend to the Board for the commencement of new programmes and courses of study;
(d)to specify the broad academic content of programmes and courses of study and to undertake modifications therein;
(e)to specify the academic calendar and approve grant of degrees, diplomas and other academic distinctions or titles;
(f)to exercise such other powers and discharge such other functions as may be assigned to it, by Statutes or by the Board.