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] [Section 15] [Entire Act]

Union of India - Subsection

Section 15(2) in The Indian Institutes of Information Technology Act, 2014

(2)Without prejudice to the provisions of sub-section (1), the Board shall have the following powers, namely:-
(a)to take decisions on questions of policy relating to the administration and working of the Institute;
(b)to establish departments, faculties or schools of studies and initiate programmes or courses of study at the Institute;
(c)to examine and approve the annual budget estimates of such Institute;
(d)to examine and approve the plan for development of such Institute and to identify sources of finance for implementation of the plan;
(e)to create teaching and other academic posts, to determine, by Statutes, the number and emoluments of such posts and to define the duties and conditions of service of teachers and other academic staff:
Provided that the Board shall not take action otherwise than on consideration of the recommendations of the Senate;
(f)to provide, by Statutes, the qualifications, criteria and processes for appointment to teaching and other posts in such Institute;
(g)to fix fees, by the Statutes and other charges to be demanded for pursuit of studies in the Institute;
(h)to make Statutes governing the administration, management and operations of such Institute; and
(i)to exercise such other powers and perform such other duties as may be conferred or imposed upon it by this Act or Statutes.