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 5 in Maharashtra Public Universities Act, 2016

5. Powers and duties of university.

- The university shall have the following powers and duties, namely:-
(1)to provide for instructions, extension, teaching, learning and training in such branches or subjects or disciplines and courses of study including a choice based credit system and any other system that may emerge in future, as the university may, from time to time, determine;
(2)to make provision for research and for the advancement and dissemination of knowledge, and generally to cultivate and promote the arts (including fine arts and performing arts), humanities, social sciences, accounts and commerce, pure and applied sciences, technologies, managements, different forms of medicine, engineering, law, physical education and other branches of learning and culture and their multi-disciplinary and inter-disciplinary areas;
(3)to make provision to enable conducted and affiliated colleges and recognized institutions to undertake specialized studies;
(4)to make provisions for creation of autonomous, empowered autonomous and empowered autonomous cluster of institutions;
(5)to develop procedures and processes for recognition of private skills education providers and empowered autonomous skills development colleges;
(6)to organize, maintain and manage university departments, schools, institutions, laboratories, knowledge resource centers, learning resource centers, libraries, museums and equipment for teaching, learning, training, research and development or extension;
(7)to establish, maintain and manage departments, institutions of research, institutions of specialized studies or academic services unit;
(8)to establish, maintain and manage constituent, community and conducted colleges, institutions, hostels, health centers, auditoria and gymnasiums;
(9)to provide for establishment, on the university campus and Sub-Campuses, of autonomous institutions like multi-university and inter-university centers, research laboratories, modern instrumentation centers and like centers of learning, set up by the University Grants Commission, Central Government or the State Government, teaching or learning or training colleges or institutions at local, regional, national and global level, which may be used by a university or college or group of universities or colleges:Provided that, in the case of any industry or any non-Government organization availing themselves of such facility of a university or such organizations providing the facility to a university, prior approval of the State Government shall be obtained by the university concerned;
(10)to provide for establishment of sub-campuses for serving a group of colleges, and also to provide for and maintain common resource centers in such subcampuses in the form of post-graduate departments, multi-disciplinary or interdisciplinary schools, knowledge resource centers, libraries, laboratories, computer centers, and the like centers of learning and skills training, as per the guidelines laid down by the State Government or the University Grants Commission;
(11)to create posts of directors, principals, university teachers, non-vacation academic staff, non-teaching skilled, administrative, ministerial staff and other posts required by the university, from its funds and from the funds received from other funding agencies, prescribe their qualifications, experience and pay-scales, and make appointments thereto;
(12)to make appointments to the posts of directors, principals, university teachers, non-vacation academic staff, non-teaching skilled, administrative, ministerial staff and other posts sanctioned by the State Government as per the qualifications and experience specified by the State Government and the University Grants Commission;
(13)to appoint or recognize persons working in any other university or organization as adjunct professors, adjunct associate professors, adjunct assistant professors, visiting professors of the university for specified periods;
(14)to facilitate mobility of teachers within the university and to other universities with the consent of the teacher concerned;
(15)to prescribe the courses of instruction and studies for the various examinations leading to specific degrees and diplomas or certificates;
(16)to prescribe the courses of instruction and studies in choice based credit system for the various examinations leading to specific degrees, diplomas or certificates in a stand-alone format or joint format with other State or national or global universities;
(17)to make provision, wherever feasible, in the university departments, colleges, institutions, recognized institutions and schools, for survey and collection of statistics, data and other particulars relevant to various developmental activities including State and National plans, evaluation of the developmental schemes with the participation of the students as a part of their curricular activities;
(18)to supervise, control and regulate admission of students for various courses of study in university departments, schools, multi-disciplinary and interdisciplinary schools, community, conducted and affiliated colleges, institutions and recognized institutions;
(19)to guide teaching in colleges by deputation of teachers from a pool of teachers of the university and supplement teaching in colleges for improving their standards;
(20)to institute degrees and post-graduate diplomas and post-higher secondary diplomas, certificates and other academic distinctions on the basis of examinations or by other tests or otherwise;
(21)to hold examinations or evaluations and confer degrees and post-graduate diplomas and award post-higher secondary diplomas and certificates and other academic distinctions on persons who,-
(a)unless exempted therefrom in the manner prescribed, have pursued approved courses of study in the university, or in a college or in an institution or a recognized institution or a school and have passed the examinations and earned the required credits or marks or grades prescribed by the university; or
(b)have pursued approved courses of study in the university, or in a college or in an institution or a recognized institution or in an autonomous college or an autonomous recognized institution or in empowered autonomous college or empowered autonomous cluster institutions or a school and have passed the examinations and earned the required credits or marks or grades prescribed by the university; or
(c)have engaged in research under conditions provided by Ordinances and Regulations;
(22)to confer and award such degrees, diplomas and certificates to, and provide for such lectures, instructions and training for external students, and the students under correspondence and distance education, online and continuing education courses;
(23)to confer honorary degrees or other academic distinctions as prescribed by the Statutes;
(24)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 colleges, faculties and subjects, as may be laid down, from time to time, and satisfy itself by periodical assessment or otherwise, that those conditions are fulfilled;
(25)to admit to the privileges of the university, affiliated colleges and institutions not maintained by the university and withdraw all or any of those privileges, temporarily or permanently;
(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 State Government or University Grants Commission;
(27)to designate a conducted college, an affiliated college, institution or school as an empowered conducted college, affiliated college or institution or school, in a stand-alone or cluster form, as the case may be, in accordance with the guidelines, if any, laid down by the State Government or University Grants Commission;
(28)to monitor and evaluate the academic performance of university departments, university institutions, conducted colleges and of affiliated colleges, autonomous or empowered colleges in a stand-alone or cluster form and recognized institutions for affiliation or recognition, as the case may be, and for periodical accreditations;
(29)to inspect, where necessary, all types of colleges or institutions and recognized institutions through suitable machinery established for the purpose, and take measures to ensure that proper standards of instruction, teaching, learning, training and research, and extension are maintained by them and adequate library, class rooms, laboratory, hostel, workshop and other academic facilities are provided for;
(30)to hold and to manage trusts and endowments and institute and to award fellowship, travelling fellowship, scholarship, studentship, medals and prizes for teachers and students of the university and colleges;
(31)to fix, demand and receive or recover such fees and other charges, as may be regulated by the Ordinances, from time to time;
(32)to constitute a fee fixation committee;
(33)to supervise, control and regulate the conduct and discipline of the students of the university, colleges, institutions, recognized institutions, schools and hostels;
(34)to provide for mobility of students from formal to non-formal stream and vice-versa, and also among the other universities in the State and outside the State;
(35)to provide facilities for revision or in-service courses for teachers of the university, colleges, schools and institutions;
(36)to make arrangements for promoting the healthy atmosphere, corporate life and welfare of the students of the university, colleges, schools and institutions;
(37)to make arrangements for promoting welfare of the employees of the university;
(38)to co-ordinate and regulate teaching, learning, training and research and extension in the colleges and recognized institutions;
(39)to provide for the training and education in the domain of quality, intensive workshops or learning exercises on enhancing quality, and also mechanism for setting up of internal quality assurance for quality improvement of teachers and non-teaching employees;
(40)to provide for periodical assessment of the performance of teachers and non-teaching employees in the colleges, institutions and university in accordance with the norms prescribed by the University Grants Commission or the State Government;
(41)to regulate and provide for attendance of the teachers on the premises of the university or colleges or institutions during teaching hours and beyond teaching hours, as prescribed and to prohibit teachers from taking or conducting private tuition's or private coaching classes;
(42)to regulate and provide for attendance of the non-teaching employees on the premises of the university or colleges or institutions during working hours and beyond working hours, as prescribed;
(43)to enforce conduct and discipline rules for teachers and non-teaching employees prescribed by the State Government;
(44)to prescribe code of conduct for managements;
(45)to prescribe and enforce students charter;
(46)to establish, maintain and manage, whenever necessary,-
(a)Knowledge Resource Centre;
(b)university extension boards;
(c)information bureaus;
(d)employment guidance bureaus;
(e)Autonomous Evaluation Boards; and
(f)such other activities as may be necessary and possible to fulfill the objects of the university;
(47)to make provision for participation of students in,-
(a)the national service scheme;
(b)the national cadet corps;
(c)home guards and civil defense;
(d)the national sports organization;
(e)physical and military training;
(f)extra-mural teaching and research;
(g)programmes related to Lifelong Learning and Extension;
(h)any other programmes, services or activities directed towards cultural, economic and social betterment as may be necessary and possible, to fulfill the objects of the university;
(48)to provide for special training or coaching for competitive examinations, for recruitment to the public services, public sector undertakings and other competitive employment opportunities;
(49)to co-operate or collaborate with any other university, institution, authority or organization for research and advisory services and for such purposes to enter into appropriate arrangement with other universities, institutions, authorities, or organizations to conduct certain courses as the situation may demand;
(50)to rescind or suspend affiliation or recognition or empowered status granted to colleges or institutions or cluster of institutions;
(51)to borrow funds for the purposes of the university on the security of the property of the university, with the prior permission of the State Government;
(52)to explore the possibilities of augmenting the resources of the university by exploring or innovating activities such as research and development, consultancy, training programmes and providing services for different clients from industry, trade or any other non-government organizations;
(53)to transfer the management of an affiliated college, institution or autonomous college or empowered autonomous college or cluster of institutions in case where irregularities or commissions or omissions of criminal nature by the management of such college or institution or mismanagement of such college or institution are prima facie evident, to any other management;
(54)to undertake academic collaboration programmes, research and advisory services with universities and institutions abroad, with prior approval of the State Government;
(55)to receive funds for collaboration programmes from foreign agencies, subject to rules and regulations of the Central Government and State Government in that behalf;
(56)to create development corpus out of surplus that the university may generate through its teaching, learning, training, research and development, consultancy, and any other academic and support activities and to invest it in a professional manner and use the interest generated through it for the growth and development of academic, research and development, academic and physical infrastructure development and any other infrastructure;
(57)to lay down for teachers and university teachers, such instructions or directions as, in the opinion of the university, may be necessary in academic matters;
(58)to undertake development programmes in higher education, research, consultancy based projects and training programmes for outside agencies, by charging fees, so as to generate resources;
(59)to make special provisions for the benefit of university education to be made available to classes and communities which are socially and educationally backward;
(60)to make special provisions for such benefits of university education to be made available for women students and differently-abled students as the university may think necessary;
(61)to make special provision for higher education in rural and tribal areas;
(62)to take appropriate measures in order to increase the gross enrolment ratio;
(63)to implement the national literacy and adult education program through teachers and students on voluntary basis in the university system and to evolve measures to give due weightage to the efforts and performance of the students in this area in addition to their normal academic performance, and also to evaluate the performance of the teachers in this area;
(64)to promote by itself, or in co-operation with other universities, the study of Marathi and the use of Marathi as a medium of instruction, study, research and examination, in adherence to the policies of the State Government;
(65)to promote by itself, or in co-operation with other universities or organizations, the study of foreign languages in general and Asian languages in particular;
(66)to evolve an operational scheme for ensuring accountability of teachers, non-vacation academic and non-teaching staff of the university, institutions and colleges;
(67)to provide for joint appointments in single grade of pay in more than one department or administrative section in the university, as also between university departments and between the university-public or university-private or university public- private partnership research laboratories or university-industry or university- other bodies;
(68)to create knowledge and disseminate it and foster high quality research which is contemporary, globally competitive and locally as well as regionally and nationally relevant;
(69)to have a learner-centric approach and perform the role of being a knowledge creator;
(70)to strengthen education at under-graduate, post-graduate level, enhance research and development culture and relevant degree programmes and cultivate desire for entrepreneurship;
(71)to create a comprehensive digital university framework for both, e-learning and e-administrative services;
(72)to exploit the power of 'learning by collaboration' and 'participation' withuse of information and communication technology;
(73)to cultivate research parks, technology incubators and other engagement entities to translate university research to commercial domain and coordinated projects involving multiple faculty groups from several disciplines that address some important issues before the State;
(74)to identify skills to which students need to be exposed to, by taking into account the local needs, training facilities available, emerging needs and new employment opportunities;
(75)to provide an environment for the all-round development of youth by exposing them to the rich cultural heritage of the country and creating opportunities for development of skills in sports;
(76)to ensure introduction of choice based credit system with transferable credit points from four streams, namely, the academic stream, the technology stream, the professional and social stream and the personality and cultural development stream;
(77)to facilitate mobility of teachers to collaborating institutions such as industries, research and development laboratories, non-Government organizations, engaged in societal development, to enable translation of knowledge to viable real life applications and in turn enrich university programmes;
(78)to establish centers or institutions in foreign countries with the permission of the Central and the State Government;
(79)to establish vocational or skills based community colleges in partnership with industry;
(80)to implement recommendations report of the Commission within the time-frame given by it;
(81)to comply with and carry out any directives issued by the State Government, from time to time, with reference to above powers, duties and responsibilities of the university;
(82)to conduct academic audit of university departments, conducted colleges, affiliated colleges, institutions or schools, at regular intervals;
(83)to do all such other acts and things as may be necessary for, or incidental or conducive to, the attainment of all or any of its objects.