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 2] [Entire Act]

State of Uttar Pradesh - Section

Section 6 in U.P. Technical University Act, 2000

6. Powers and duties of the University.

- The University shall have the following powers and duties, namely:
(a)to provide and upgrade education, training and research in technical education and to create entrepreneurship and a conducive environment for pursuit of the technical education in close co-operation with industries;
(b)to admit any college to privileges of affiliation or to enlarge the privileges of any college already affiliated, or to withdraw of curtail any such privilege and to guide and control the work of such colleges;
(c)to institute and confer degree or other academic distinctions;
(d)to hold examinations for, and to grant and confer degrees or other academic distinctions to, and on persons, who:
(i)have pursued a course of study in a college; or
(ii)have carried on research in a college recognized in that behalf by the University, under conditions laid down in the Regulations;
(e)to confer honorary degree or other academic distinction in the manner and under conditions laid down in the Regulations;
(f)to institute and award fellowships, scholarships, studentships exhibitions and prizes in accordance with the Regulations;
(g)to demand and receive such fees and other charges as may be fixed by the Regulations;
(h)to make provisions for the advancement of technical education amongst classes and communities which are educationally backward :
(i)to make provision for :
(i)the maintenance of National Cadet Corps or other similar organisations;
(ii)physical and military training; and
(iii)sports and athletic clubs;
(j)to make appointments of officers and other employees of the University to the posts created by the State Government;
(k)to receive gifts, grants, donations or benefactions from the State Government or the Central Government and to receive bequests, donations or transfers of movable or immovable property from testators, donors or transfers, as the case may be, and to hold and manage the same;
(l)to lay down the conditions of affiliation of colleges and to satisfy itself by periodical inspection that such conditions are satisfied;
(m)to co-operate or collaborate with other Universities and authorities in such manner and for such purposes as the University may determine from time to time;
(n)to do all such other acts or things whether incidental to the powers aforesaid or not, as may be necessary to further the objects of the University.