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]

Union of India - Section

Section 6 in National Institute of Design Act, 2014

6. Powers of Institute.

(1)Subject to the provisions of this Act, [each Institute shall] [Substituted 'the Institute shall' by Act No. 38 of 2019, dated 29.11.2019.] exercise the following powers and perform the following duties, namely:-
(a)to provide for instructions, research and training in the areas or disciplines relating to design and to nurture and promote quality and excellence thereof in such areas or disciplines;
(b)to develop courses leading to graduate and post-graduate degrees, doctoral and post-doctoral distinctions and research in all areas or disciplines relating to design;
(c)to hold examinations and grant degrees, and diplomas and other academic distinctions or titles in the areas or disciplines relating to design;
(d)to confer honorary degrees, awards or other distinctions in the areas or disciplines relating to design;
(e)to institute and award fellowships, scholarships, exhibitions, prizes and medals;
(f)to fix, demand and receive fees and other charges;
(g)to establish, maintain and manage halls and hostels for the residence of the students;
(h)to supervise and control the residence and regulate the discipline of students of the Institute and to make arrangements for promoting their health, general welfare and cultural and corporate life;
(i)to institute academic and other posts and to make appointments thereto (except in the case of the Director);
(j)to frame Statutes and Ordinances and to alter, modify or rescind the same;
(k)to co-operate with educational or other institutions in any part of the world having objects wholly or partly similar to those of the Institute by exchange of faculty members and scholars and generally in such manner as may be conducive to their common objective;
(l)to act as a nucleus for interaction between academia and industry by encouraging exchange of designers and other technical staff between the Institute and the industry and by undertaking sponsored and funded research as well as consultancy projects by the Institute;
(m)to establish, equip and maintain workshops or laboratories or studios with modern machinery and equipments in order to undertake scientific and technological research for creating good designs for the production of goods and services and to provide funds for such works and for payment to any person or persons engaged in service, training and research work whether in such workshop or laboratory or studio;
(n)to acquire any patent or licence relating to such invention, improvement or design or standardisation marks whether for general or specific purposes;
(o)to undertake consultancy in the areas or disciplines relating to design;
(p)to deal with any property belonging to, or vested in, the Institute, in such manner as the Institute may deem fit for advancing the objects of the Institute;
(q)to receive gifts, grants, donations or benefactions from the Government and to receive bequests, donations and transfers of movable or immovable properties from testators, donors or transferors, as the case may be;
(r)to encourage and improve education of persons who are engaged or are likely to be engaged in the service, training or research activities by grant of loans, scholarships or other monetary assistance or otherwise;
(s)to prepare, print, publish, issue, acquire and circulate books, papers, periodicals, exhibits, films, slides, gadgets, circulars and other literary undertakings, dealing with or having a bearing upon the subject of industrial design and allied fields;
(t)to establish, form and maintain museums, libraries and collections of literature and films, slides, photographs, prototypes and other information relating to design and allied subjects;
(u)to nominate designers, engineers (mechanical or electrical or civil), architects, craftsmen, technicians or investigators to study in India or outside India in regard to the service, training and research in such fields as the Institute may think fit;
(v)to retain or employ skilled professional, technical advisers, consultants, workers or craftsmen in connection with the objects of the Institute;
(w)to encourage artisans, technicians and others with inventive skill to work out details and specifications of processes, appliances and gadgets by giving awards, financial or technical assistance;
(x)to construct buildings and alter, extend, improve, repair, enlarge or modify and to provide and equip the same with light, water, drainage, furniture, fittings and all other accessories;
(y)) to borrow and raise moneys, with or without security or on the security of a mortgage, charge, or hypothecation or pledge of any of the movable or immovable properties belonging to the Institute or in any other manner;
(z)to do all such things as may be necessary, incidental or conducive to the attainment of all or any of the objects of the Institute.
(2)Notwithstanding anything contained in sub-section (1), the Institute shall not dispose of in any manner any immovable property without the prior approval of the Visitor.