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 42] [Entire Act]

Union of India - Subsection

Section 42(2) in The Indian Institutes of Information Technology Act, 2014

(2)Without prejudice to the provisions of sub-section (1), the Council shall perform the following functions, namely:-
(a)to advise on matters relating to the duration of the courses, the degrees and other academic distinctions to be conferred by the Institutes, admission standards and other academic matters;
(b)to lay down policy regarding cadres, methods of recruitment and conditions of service of employees, institution of scholarships and free-ships, levying of fees and other matters of common interest;
(c)to examine the development plans of each Institute and to approve such of them as are considered necessary and also to indicate broadly the financial implications of such approved plans;
(d)to examine the annual budget estimates of each Institute and to recommend to the Central Government the allocation of funds for that purpose;
(e)to recommend to the Central Government, the institution of scholarships including research and for the benefit of students belonging to the Scheduled Castes, the Scheduled Tribes and Other Backward Classes of citizens;
(f)to recommend to the Central Government, proposals for establishment of new Institutes of Information Technology;
(g)to advise the Visitor, if so required, in respect of any function to be performed by him under this Act; and
(h)to perform such other functions as may be referred to it by the Central Government:
Provided that nothing in this section shall derogate the powers and functions vested by law in the Board or Senate or other authorities of each Institute.