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 1] [Entire Act]

State of Uttar Pradesh - Section

Section 30 in U.P. Technical University Act, 2000

30. Regulations.

- Subject to the other provisions of this Act the Regulations may provide for any matters relating to the University and shall in particular, provide for:
(a)the appointment, powers and duties of the officers of the University;
(b)the constitution of Pension or Provident Fund and the establishment of an insurance scheme for the benefit of the officers and other employee the University;
(c)the conferment of honorary degrees;
(d)the withdrawal of degrees and other academic distinctions;
(e)the conditions under which colleges may be admitted to the privileges of affiliation by the University and the conditions under which any such privilege may be withdrawn;
(f)the degrees and other academic distinctions to be awarded by the University, the qualification for the same and the amounts to be taken relating to the granting and obtaining of the same;
(g)the fees to be charged for courses of the study m the University and for admission to the examination, degrees and other academic distinction of the University;
(h)the conditions of the award of fellowships, scholarship studentships, medals and prizes;
(i)the conduct of examinations including terms of office and manner, appointment and duties of examining bodies, examiners and moderators;
(j)the power to remove officers (excluding Chancellor) and employees of the University and their emoluments and terms and conditions of service;
(k)all other matters which by this Act are to be or may be provided for by the Regulations.