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 5] [Entire Act]

Union of India - Section

Section 6 in The Visva-Bharati Act, 1951

6. [ Powers of the University. [Substituted by Act 31 of 1984 s. 5 (w.e.f. 8.8.1984). ]

The University shall have the following powers, namely:--
(1)to provide facilities for studies, instruction, socially useful productive work and community service and research in such branches of learning as may be deemed desirable and found practicable by the University and for the promotion of understanding of cultures between the East and the West and for the advancement of learning and dissemination of knowledge generally;
(2)to undertake educational experiments and evolve contents, systems and methods of education for the furtherance of the objects of the University;
(3)to make provision for research and advisory services; and for that purpose, to enter into such arrangements with other institutions or bodies as the University may deem necessary;
(4)to co-operate, collaborate or associate with any other University, authority or institution of learning in such manner and for such purposes as the University may determine;
(5)to approve any institution of higher learning or studies for such purposes as the University may determine, and to withdraw such approval;
(6)to establish and maintain such Bhavanas, Schools of Studies and Research, Chatravasas, Gymnasia and such other institutions as are deemed necessary, from time to time, for the development of a healthy corporate life in the University and to abolish any such Bhavana, School, Chatravasa, Gymnasium or other institution;
(7)to establish, at any place in India, campuses, special centres, specialised laboratories or other units for research and instruction as are, in the opinion of the University, necessary for the furtherance of its objects;
(8)to organise the application of class room, library and laboratory learning to problems of the villages as part of the curriculum;
(9)to undertake the promotion of adult education, rural re-construction, co-operative organisations, social welfare, development of cottage industries and all other nation-building activities and works for the benefit of the public;
(10)to establish such examination centres and to recognise such certificates as may be necessary to give effect to the provisions of section 7A;
(11)to grant, subject to such conditions as the University may determine, diplomas or certificates to, and confer degrees or other academic distinctions (on the basis of examinations, evaluation or other modes of testing) on, persons;
(12)to confer honorary degrees or other distinctions in the manner prescribed by the Statutes;
(13)to determine the standards for admission and the methods of admission to courses of the University, which methods shall include examinations, evaluation and other modes of testing;
(14)to supervise the residences of students of the University and to make arrangements for promoting their health and general welfare;
(15)to make such special arrangements in respect of women students as the University may consider desirable;
(16)to regulate the conduct of students of the University, and to take such disciplinary measures in this regard as may be deemed necessary;
(17)to create such teaching and other academic posts as may be required by the University and to appoint persons to such posts;
(18)to appoint Visiting Professors, Emeritus Professors, Fellows, Scholars, Resident Artists, Resident Writers or such other persons who may contribute to the achievement of the objects of the University;
(19)to appoint or recognise persons as Professors, Readers or Lecturers or otherwise as adhyapakas of the University;
(20)to approve persons working in-
(a)any institution co-operating, collaborating or associating with the University; or
(b)any approved institution, for imparting instruction or supervising research, or both, and to withdraw such approval;
(21)to undertake publication of literary, scientific, educational and scholarly works and books on art, aesthetics and other subjects aimed at better understanding of the different cultures of the world and furthering thereby the objectives of the University;
(22)to appoint persons working in any other University, institution or organisation as adhyapakas of the University for a specified period;
(23)to create administrative, ministerial and other posts in the University and to make appointments thereto;
(24)to provide for the terms and conditions of service of employees, whether employed by the University or any institution;
(25)to regulate the conduct and duties of the employees of the University;
(26)to regulate and enforce discipline among the employees of the University and to take such disciplinary measures in this regard as may be deemed necessary;
(27)to make arrangements for promoting the health and general welfare of the employees of the University;
(28)to demand and receive payment of fees and other charges;
(29)to institute and award fellowships, scholarships, studentships, medals and prizes;
(30)to receive benefactions, donations and gifts, and to acquire, hold, manage and dispose of any property, movable or immovable, including trust and endowment properties, for the purposes of the University;
(31)to borrow, with the approval of the Central Government, whether on the security of the property of the University or otherwise, money for the purposes of the University;
(32)to establish campuses within the territorial limits of the University specified in the Second Schedule;
(33)to admit students of any other University or College whether in India or outside to any examination of the University subject to such conditions as the University may lay down for the purpose;
(34)to do all such acts and things as may be necessary or incidental to the exercise of all or any of the powers of the University or as are necessary or conducive to the attainment of all or any of the objects of the University."]