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 2] [Entire Act]

State of Karnataka - Section

Section 20 in Visvesvaraya Technological University Act, 1994

20. Powers and functions of the Executive Council.

- The Executive Council shall exercise and perform the following powers and duties namely:-
(a)to approve the financial estimates of the University submitted by the Vice- Chancellor;
(b)to hold and to control the property and funds of the University and to issue any general or special instructions on behalf of the University;
(c)to receive transfer or dispose of any movable or immovable property on behalf of the University;
(d)to administer public and private funds placed at the disposal of or accepted by the University for specified purposes;
(e)to appoint the officers, teachers and other employees of the University in the prescribed manner and to approve of appointments made by the Vice-Chancellor.
(f)to invest money belonging to the University;
(g)to direct the form and use of the common seal of the University;
(h)to appoint such committees, whether standing or temporary, as it may deem necessary for its proper functioning;
(i)with the approval of the State Government to borrow, on the security of the property of the University or otherwise money for the purposes of the University;
(j)to meet at such time and at such places as it deems necessary:
Provided that one ordinary meeting shall be held every quarter and at least one half of its ordinary meetings shall be held at the seat of the University;
(k)to regulate and determine all matters concerning the University in accordance with this Act and Statutes, and to exercise such powers and to discharge such duties as may be conferred on it by this Act and the Statutes;
(l)to make regulations regarding the admission of students to the University, constituent colleges and conduct of examinations by the University and by the constituent colleges;
(m)to formulate, modify or revise the schemes for the constitution or reconstituting of University divisions of teaching, research, extension, continuing education, evaluation and other divisions;
(n)to make regulations relating to courses of study leading to degrees, diplomas and certificates;
(o)to prescribe qualifications for teachers in the University and constituent colleges;
(p)to prescribe standards of instructional facilities to be provided in the constituent colleges including the teaching faculty;
(q)to prescribe the terms and conditions of service of the teaching faculty and other employees of the constituent colleges;
(r)to prescribe equivalence of examinations, degrees diplomas and certificates of other Universities, colleges/institutions and boards;
(s)to prescribe guidelines for the assessment, evaluation and grading of student's performances;
(t)to promote effective collaboration between user system of Engineering Man Power on the one hand and the constituent colleges of the University on the other hand;
(u)to prescribe and regulate the governance and management of affairs of the constituent college;
(v)to prescribe conditions for admission of new colleges as constituent colleges of the University;
(w)to be incharge of the academic affairs of the University and subject to the provisions of this Act and the Statutes, exercise general power of superintendence, direction and control and be responsible for the maintenance of academic standards of instructions, education, research, extension and examinations and other matters connected with the conferment of degrees or award of diplomas, and exercise such other powers and such other duties as may be conferred on it by the Statutes.