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] [Entire Act]

State of Maharashtra - Section

Section 8 in Dr. Babasaheb Ambedkar Technological University Act, 2014

8. Powers and functions of University.

- Subject to the provisions of this Act, the University shall have the following powers and functions, namely :-
(1)to provide for instruction and training in engineering, technology and allied sciences;
(2)to provide for research and for advancement and for dissemination of knowledge in engineering, technology and allied sciences;
(3)to institute degrees, diplomas and other qualifications including academic distinctions in engineering, technology and allied sciences;
(4)to make provision for conduct of research and transference of technological knowledge through extension education programme;
(5)to institute courses of study and to hold examinations for and to confer degrees, diplomas, certificates and other academic distinctions;
(6)to hold examinations and confer degrees, diplomas, certificates and other academic distinctions on persons who have,-
(i)pursued a prescribed course of study, or
(ii)carried out research in the University or in any other centre or institution recognized by the University under the prescribed conditions;
(7)to confer honorary degrees or other academic distinctions in the prescribed manner and under the prescribed conditions;
(8)to prescribe conditions under which the award of any degree, diploma, certificate and other academic distinctions to persons may be withheld;
(9)to provide training and instructions for persons not enrolled as regular students of University and to grant certificates to them as may be prescribed;
(10)to establish, develop and maintain faculties, laboratories, libraries and departments and other institutions of higher learning and research for such purposes as the University may determine;
(11)to act as coordinator among the various faculties, laboratories and centres of the University;
(12)to co-operate with any other University, authority or association or any other public or private body having in view the promotion of purposes and objects similar to those of the University for such purposes as may be agreed upon and on such terms and conditions as may, from time to time, be prescribed;
(13)to create teaching, research and extension posts and to appoint persons to such posts;
(14)to provide or arrange for training of teachers through Curriculum Design and Development Centre in the manner laid down by the Statutes;
(15)to create administrative, ministerial and other posts and to appoint persons to such posts;
(16)to institute and award fellowships, scholarships, prizes and medals in accordance with the Statutes;
(17)to establish and maintain institutions, schools, centres, workshops and other institutions relating to technology and allied sciences;
(18)to establish and maintain such Regional centres as may be determined by the University from time to time;
(19)to establish and maintain Sub-centres in the manner laid down by the Statutes;
(20)to establish and maintain or recognize hostels for students of the University and residential accommodation for the staff of the University and to withdraw any such recognition;
(21)to supervise and control the residence (in hostel), conduct and discipline of the students of the University and to make arrangements for promoting their health and welfare;
(22)to fix, demand and receive such fees and other charges as may be prescribed;
(23)to make provision for consumers, co-operative societies and institutions under its control;
(24)to admit to the privileges of the University, colleges and institutions not maintained by the University and withdraw all or any of those privileges in accordance with such conditions as may be prescribed by the Statutes;
(25)to lay down the conditions of affiliation of colleges and recognition of institutions taking into account the credibility of the management and the norms of academic performance of affiliated colleges, faculties and subjects, as may be laid down, by the Academic Council in accordance with the rules and regulations laid down by the State Government from time to time, and satisfy itself by periodical assessment through Planning and Evaluation (Monitoring) Board that those conditions are fulfilled;
(26)to designate a University department, conducted college, an affiliated college, institution, or school as an autonomous University department, conducted college, affiliated college or institution or school, as the case may be, in accordance with the guidelines, if any, laid down by the University Grants Commission, from time to time;
(27)to monitor and evaluate the academic performance of affiliated colleges and recognized institutions for affiliation, continuance of recognition, renewal of affiliation and periodical accreditation;
(28)to inspect, where necessary, affiliated colleges and recognized institutions through suitable machinery established for the purpose, and take measures to ensure that proper standards of instruction, teaching and training are maintained by them and adequate library, laboratory, hostel, workshop and other academic facilities are provided for;
(29)to rescind affiliation granted to colleges;
(30)to 'de-recognize' the institutions which have been granted recognition by the University;
(31)to act as trustees or managers for any property, legacy, endowment, bequest or gift for the purpose of education or research or otherwise in furtherance of the work and welfare of the University and to invest any funds representing the same, in accordance with the provisions of this Act and the Statutes made there under;
(32)to assess the needs of the State and the country in terms of subjects, field of specialization, levels of education and training of technical manpower both on short and long term basis, and to initiate necessary programmes to meet those needs;
(33)to organize advance studies and research programme based on a deep understanding of the trends in engineering, technology and in allied sciences so that the profession shall be ensured of persons who are not only up-to-date in knowledge and learning, but also shall be able to provide the lead;
(34)to promote research, design, development and extension service activities that have a relevance to social needs and the development programme of the nation and particularly of backward and under developed areas;
(35)to initiate measures to enlist the co-operation of industries and Governmental employers to provide complementary facilities;
(36)to provide for continuous experimentation in imparting knowledge, organisation of training and preparation of textbooks and other instructional materials;
(37)to arrange for progressive introduction of continuous evaluation and reorientation of the objectives in educational measurement;
(38)to further entrepreneurial ability among its students;
(39)to educate the public with regard to the requirement of, and opportunities in, the profession of engineering, technology and allied sciences and its responsibilities and service to the society;
(40)to enter into any agreement for the merger in the University of any other college or institution and for taking over its rights and liabilities and or any other purpose not repugnant to the provisions of this Act;
(41)to do all such acts and things, whether incidental to the powers and functions aforesaid or not, as may be necessary or desirable to further the objects of the University;
(42)to make provision to enable colleges and recognized institutions to undertake specialized studies;
(43)to recommend to the State Government to take over, in the public interest, the management of an affiliated college, institution or autonomous college in case where irregularities or commissions or omissions of criminal nature by the management of such college or institution are prima facie evident to the committee of enquiry appointed by the University;
(44)to establish and maintain industry co-ordination centres for fostering partnership with industry for mutual benefits.Chapter - III Officers Of The University