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 14] [Entire Act]

State of Uttar Pradesh - Section

Section 7 in Uttar Pradesh State Universities Act, 1973

7. Powers and duties of the University

. - The University shall have the following powers and duties, namely -
(1)to provide for instruction in such branches of learning as the University may think fit, and to make provisions for research and for the advancement and dissemination of knowledge;
(2)to admit any college to the privileges of affiliation or recognition or to enlarge the privileges of any college already affiliated or recognised, as the case may be, or to withdraw or curtail any such privilege and to guide and control the work of affiliated and associated colleges;
(3)to institute degrees, diplomas and other academic distinctions;
(4)to hold examinations for and to grant and confer degrees, diplomas and other academic distinctions to and on persons, who -
(a)have pursued a course of study in the University, a constituent college or an affiliated college, or associated college; or
(b)have carried on research in the University or in an institution recoginsed in that behalf by the University or independently, under conditions laid down in the Statutes and the Ordinances; or
(c)have pursued a course of study by correspondence whether residing within the area of the University or not, and have been registered by the University, subject to such conditions as may be laid down in the statutes and ordinances as external candidates; or
(d)are teachers or other employees in the University or in an Institute or in a constituent or affiliated or associated college or in any other educational institution under conditions laid down in the Statutes and the Ordinances or are inspecting officers permanently employed in the Department of Education of the State Government, and have carried on private studies under conditions laid down in the Statutes and the Ordinances; or
(e)are women residing within the area of the University and have carried on private studies under conditions laid down in the Statutes and Ordinances; or
(f)are blind and are residing within the area of the University and have carried on private studies under conditions laid down in the Statutes and the Ordinances;
(5)to hold examinations for and to grant the. degree of Bachelor of Arts or Commerce or Master of Arts or Commerce to persons residing within the area of the University who have carried on private studies under conditions laid down in the Statutes and the Ordinances;
(6)to confer honorary degree or other academic distinction in the manner and under conditions laid down in the Statutes;
(7)to grant such diplomas to, and to provide such lectures and instructions for persons, not being students of the University, as the University may determine;
(8)to co-operate or collaborate with other Universities and authorities in such manner and for such purposes as the University may determine;
(9)to institute teaching posts required by the University and to appoint persons to such posts;
(10)to recognise teachers for giving instruction in halls;
(11)to lay down the conditions of affiliation or recognition of colleges and to satisfy itself by periodical inspection and otherwise that those conditions are satisfied;
(12)to institute and award scholarships, fellowships (including travelling fellowship), studentships and prizes in accordance with the Statutes and the Ordinances;
(13)to institute and maintain halls and hostels and to recognise places of residence for students of the University, the Institutes or the constituent or associated colleges affiliated ; or
(14)to demand and receive such fees and other charges as may be fixed by the Ordinances :
(15)to supervise and control the residence and to regulate the discipline of students of the University, the Institute and the constituent of affiliated or associated colleges and to make arrangements for promoting their health.
(16)to create administrative, ministerial and other necessary posts and to make appointments thereto; and
(17)to do all such acts and things, whether incidental to the powers aforesaid or not, as may be requisite in order to further the objects of the University.[7A. Additional powers and duties of certain University. - Upon being authorised by the State Government by notification under the Uttar Pradesh Homoeopathic Medicine Act, 1951, [[Dr. Bhimrao Ambedkar University, Agra] [Inserted by Uttar Pradesh Act No. 14 of 1977.] or [Chhatrapati] [Substituted for 'Shri' by U.P Act No. 12 of 1997.] Shahu Ji Maharaj University, Kanpur], as the case may be, shall -
(a)hold examinations for and grant diplomas in Homoeopathy;
(b)take over the functions of holding of examinations for courses prescribed by the Board of Homoeopathic Medicine constituted under the said Act and granting diplomas and shall exercise and perform all the powers and functions of such Board under the said Act with respect to holding of such examinations and granting of diplomas.]
[7B. Additional power and duties of certain Universities. - Upon being authorised by the State Government by notification the [Manyavar Shri Kanshi Ram Ji] [Inserted by U.P Act No. 11 of 2010 (w.e.f. 01.10.2009).] Urdu, Arabic, Pharsi University shall help, affiliate and facilitate the minority educational institutions providing higher education.]