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 4] [Entire Act]

State of Bihar - Section

Section 5 in Patna University Act, 1976

5. Purposes and powers of the University.

- There shall be the following purposes and powers of the University
(1)To provide -
(i)for instruction in such branches of learning as the University may think fit including professional studies and technology; and
(ii)for research and for the advancement and dissemination of knowledge.
(2)To hold examination and to grant and confer degrees, diplomas, certificates and other academic distinction to and upon persons who-
(a)have pursued an approved course of study in the University and have passed the examinations of the University, under conditions laid down in the Statutes, the Ordinances or the Regulations;
(b)are teachers, librarians and laboratory assistants in educational institutions or any other person, under such conditions as may be prescribed in the Statutes, the Ordinances and the Regulations and have passed the examinations of the University under like conditions:
(c)have carried on independent research under conditions laid down in the Statutes, the Ordinances or the Regulations;
(3)to confer honorary degrees or other distinctions upon persons approved in the manner prescribed in the Statutes;
(4)to provide such lectures and instruction for, and to grant such diplomas to persons not being members of the University, as the University may determine;
(5)to inspect all colleges, University departments and hostels;
(6)to co-operate with other Universities and authorities in such manner and for such purposes as the University may determine;
(7)to institute Professorships, Readerships, Lecturerships, and any other teaching posts required by the University and to appoint qualified persons to such posts of Professors, Readers, Lecturers and Teachers;
(8)to recognise teachers as qualified to give instruction in Colleges;
(9)to institute and award fellowships including travelling Fellowships, scholarships, exhibitions, medals and prizes in accordance with the Statutes, the Ordinances and the Regulations:
(10)to establish, maintain and manage Colleges and hostels and to recognise Colleges and hostels not maintained by the University :[Provided that after promulgation of the Intermediate Education Council Ordinance, 1976, recognition of intermediate Colleges shall be granted by the Intermediate Education Council:] [Inserted by Act 67 of 1982.]
(11)to demand and receive such fees as may be prescribed by the Ordinance :
(12)to supervise and control the residence and discipline of students of the Colleges and the University:
(13)to make arrangement for promoting the health and general welfare of the students and for that purpose to have powers to appoint and constitute such committees as may be prescribed in the Ordinance;
(14)to enter into agreement with other bodies and persons for promoting the purpose of this Act and to assume the management of any institution and to take over its properties and liabilities under them.
(15)to hold and manage, endowments, bequests, donations or other transfer of properties made to and for the benefit of Colleges either itself or through such agencies as were administering the said endowments, donations and other properties immediately before the commencement of this Act, subject to such conditions and restrictions as may be prescribed by the Statutes;
(16)to undertake the conduct of post-graduate teaching, research and work in departments maintained by the University;
(17)it shall be necessary for the University to arrange and provide for postgraduate teaching in any College at any time and to utilise for the said purpose, the building of that College or any portion thereof, and such members of the staff and the articles of furniture, library, books, stores, instruments and other equipments of that College as may be prescribed.
(18)to centralise the conduct of under-graduate teaching of any standard in any subject or subjects and where the University decides to centralise the conduct of such under-graduate teaching, it shall be lawful for the University to arrange and provide centrally for the delivery of lectures in such subject or subjects and to utilise, for the said purpose, the building of one or more colleges and such members of the staff and articles of furniture, libraries, books, laboratories, stores and instruments and other equipments of such college or collegers as may be prescribed by the statutes;
(19)to declare existing colleges and institutes, subject to conditions as may be prescribed in the Statutes as autonomous Colleges or institutes, as the case may be;
(20)to do all such other acts and things, whether incidental to the powers aforesaid or not, as may be requisite in order to further the objects of the University as a teaching and examining body and to cultivate and promote arts, science and other branches of learning.