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 3] [Entire Act]

Union of India - Section

Section 7 in The University Of Allahabad Act, 2005

7. Powers of University.

-The University shall have the following powers, namely:-
(i)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;
(ii)to grant, subject to such conditions as the University may determine, diplomas or certificates and confer degrees or other academic distinctions on the basis of examinations, evaluation or any other method of testing and to withdraw any such diplomas, certificates, degrees or other academic distinctions for good and sufficient cause;
(iii)to confer honorary degrees or other distinctions in the manner prescribed by the Statutes;
(iv)to organise and to undertake open learning programmes, extramural studies, training and extension services;
(v)to institute Chairs, Principalships, Professorships, Readerships and Lectureships and other teaching and academic positions, required by the University and to appoint persons to such Chairs, Principalships, Professorships, Readerships and Lectureships and other teaching and academic positions;
(vi)to recognize persons as University recognized teachers;
(vii)to declare persons working in any other University or organisation, as teachers of the University;
(viii)to appoint, on contract or otherwise, visiting Professors, Emeritus Professors, Consultants, Scholars and such other persons who may contribute to the advancement of the objects of the University;
(ix)to create administrative, ministerial and other posts and to make appointments thereto;
(x)to lay down conditions of service of all categories of employees, including their code of conduct;
(xi)to establish and maintain University Colleges and University Institutes for imparting instruction and conducting research;
(xii)to admit to its privileges colleges and institutions situated within the territorial jurisdiction of the University, as University Colleges, Constituent Institutes and Constituent Colleges, and to withdraw all or any of those privileges in accordance with such conditions as may be prescribed by the Statutes;
(xiii)to confer autonomous status on a college or an institution or a Department, as the case may be, and to withdraw such status, in accordance with the Statutes;
(xiv)to co-operate or collaborate or associate with any other University or authority or institution of higher learning in such manner as may be prescribed and for such purposes as the University may determine;
(xv)to determine standards of admission, including examination, evaluation or any other method of testing, to the University, and the institutions maintained by or admitted to the privileges of the University;
(xvi)to demand and receive payment of fees and other charges;
(xvii)to establish and recognise hostels and supervise the residence of the students of the University, make arrangements for promoting their health and general welfare and guide the Constituent Colleges and the Constituent Institutes to like ends in respect of the students enrolled thereat;
(xviii)to regulate and enforce discipline among the students and the employees, and to take such disciplinary measures in this regard as may be deemed by the University to be necessary;
(xix)to institute and award fellowships, scholarships, studentships, medals and prizes;
(xx)to receive benefactions, donations and gifts and to acquire, hold, manage and dispose off any property, movable or immovable, including trust and endowment properties, for the purposes of the University:
Provided that no immovable property shall be disposed off except with the prior approval of the Central Government;
(xxi)to borrow, with the approval of the Central Government, on the security of the property of the University, money for the purposes of the University; and
(xxii)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.