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 5] [Entire Act]

State of Puducherry - Section

Section 5 in Pondicherry University Act, 1985

5. Powers of the University.

- The University shall have the following powers, namely:-
(1)to provide for instruction in such branches of learning as the University may, from time to time, determine and to make provision for research and for the advancement and dissemination of knowledge;
(2)to provide for and organize studies in French;
(3)to grant, subject to such conditions as the University may determine, diplomas or certificates to, and confer degrees or other academic distinctions on the basis of examinations, evaluation or any other method of testing, on persons, and to withdraw any such diplomas, certificates, degrees or other academic distinctions for good and sufficient cause;
(4)to organize and to undertake extra-mural studies and extension services;
(5)to confer honorary degrees or other distinctions in the manner prescribed by the Statutes;
(6)to provide, instruction, including correspondence and such other courses, to such persons as are not members of the University, as it may determine;
(7)to institute Principalships, Professorships. Readerships, Lecturer-ships and other teaching or academic posts required by the University and to appoint persons to such Principalships, Professorships, Readerships, Lecturer-ships or other posts;
(8)to recognize an Institution of higher learning for such purposes as the University may determine and to withdraw such recognition;
(9)to recognize persons for imparting instruction in any College or Institution admitted to the privileges of the University;
(10)to appoint persons working in any other University or organization as teachers of the University for a specified period;
(11)to create administrative, ministerial and other posts and to make appointments thereto;
(12)to co-operate or collaborate or associate with any other University or authority or institution of higher learning in such manner and for such purposes as the University may determine.
(13)to establish such campuses, special centres, specialized laboratories or other units for research and instructions as are, in the opinion of the University, necessary for the furtherance of its objects;
(14)to institute and award fellowships, scholarships, studentships, medals and prizes;
(15)to establish and maintain Colleges, Institutions and Halls;
(16)to make provision for research and advisory services; and for that purpose to enter into such arrangements with other institutions or bodies as the University may deem necessary;
(17)to admit to its privileges Colleges and Institutions not maintained by the University; to withdraw all or any of those privileges in accordance with such conditions as may be prescribed by the Statutes; and to recognize Halls not maintained by the University and to with draw any such recognition;
(18)to declare a College, an Institution or a Department as an autonomous College or an Institution or a Department, as the case may be;
(19)to determine standards for admission into the University, which may include examination, evaluation or any other method of testing;
(20)to demand and receive payment of fees and other charges;
(21)to supervise the residences of the students of the University and to make arrangements for promoting their health and general welfare;
(22)to make special arrangements in respect of women students as the University may consider desirable;
(23)to regulate and enforce discipline among the employees and students of the University and take such disciplinary measures in this regard as may be deemed by the University to be necessary;
(24)to make arrangements for promoting the health and general welfare of the employees;
(25)to receive donations and to acquire, hold, manage and dispose of any property, movable or immovable, including trust and endowment properties for the purposes of the University;
(26)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;
(27)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.