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 6] [Entire Act]

State of Maharashtra - Section

Section 105 in The Maharashtra Universities Act, 1994

105. Special provisions for Shreemati Nathibai Damodar Thackersey Women's University.

(1)In addition to the other provisions of this Act, and Statutes, the provisions set out in this section shall apply to the Shreemati Nathibai Damodar Thackersey Women's University.
(2)The territorial limits, within which the powers conferred upon the university by this Act shall be exercised, shall comprise the State of Maharashtra:Provided that, the university may, subject to such conditions and restriction as it and the State Government may think fit to impose, admit any women's educational institution in any other territory to the privileges of the university, with the approval of the Government concerned.
(3)Any female student from any part of the State of Maharashtra or any other territory may register as a private student of the university or join correspondence course or any other external degree or diploma course of the university.
(4)Any society, association or body in the State of Maharashtra seeking affiliation or recognition by the university to the college or institution started or conducted by it exclusively for women students need not seek the permission of any other university in the area of which the college or the institution, as the case may be, is to be or is located. On an application of any such society or association or body, the university may, notwithstanding anything contained in any other law for the time being in force, grant the affiliation, with the previous sanction of the State Government, or the recognition, as the case may be, without seeking permission of any other university, in the area of which the college or institution is to be or is located.
(5)The university may, in the interest of women's education, start or conduct a college or research institution in any territory outside the State of Maharashtra, with the approval of the Government concerned.
(6)No educational institution affiliated to or recognised by the university shall be associated in any way with, or seek admission to any privileges of, any other university establish by law, except with the permission of the university and the State Government.
(7)The Senate of this university shall have the following additional members, namely:-
(a)two representatives of women's educational associations or bodies in the State of Maharashtra, nominated by the Vice Chancellor;
(b)two representatives of women's educational associations or bodies in the State of Gujarat, nominated by the Vice-Chancellor;
(c)one representative of women's educational associations or bodies in other territories, nominated by the Vice-Chancellor.
(8)[ The university shall have powers to draw up Statutes or Ordinances or Regulations or to undertake other activities, such as running schools, polytechnics, etc.
(9)No member of the Board of Examinations or the Committees of the university shall be appointed as paper setter, examiner, moderator or referee except with the written approval of the Board under exceptional circumstances to be recorded in writing.] [These sections were added by Maharashtra 55 of 2000, section 60.]