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]

NCT Delhi - Section

Section 25 in Jamia Millia Islamia Act, 1988

25. Power to make Ordinances.

(1)Subject to the provisions of this Act and the Statutes, the Ordinances may provide for all or any of the following matters, namely:-
(a)the admission of students to the University and their enrollment as such;
(b)the courses of study to be laid down for all degrees, diplomas and certificates of the University;
(c)the medium of instruction and examination;
(d)the award of degrees, diplomas, certificates and other academic distinctions, the qualifications for the same and the means to be taken relating to the granting and obtaining of the same;
(e)the fees to be charged for courses of study in the University and for admission to the examinations, degrees, diplomas and certificates of the University;
(f)the conditions for the award of fellowships, scholarships, studentships, medals and prizes;
(g)the conduct of examinations, including the term of office and manner of appointment and the duties of examining bodies, examiners and moderators;
(h)the conditions of residence of the students of the University;
(i)the special arrangements, if any, which may be made for the residence, discipline and teaching of women students and the prescribing of special courses of studies for them;
(j)the appointment and emoluments of employees other than those for whom provision has been made in the Statutes;
(k)the establishment of Centres of Studies, Boards of Studies, Inter-disciplinary Studies, Special Centres, Specialised Laboratories and other Committees;
(l)the manner of co-operation and collaboration with other Universities and authorities including learned bodies or associations;
(m)the creation, composition and functions of any other body which is considered necessary for improving the academic life of the University;
(n)the remuneration to be paid to the examiners, moderators, invigilators and tabulators;
(o)such other terms and conditions of service of teachers and other academic staff as are not prescribed by the Statutes;
(p)the management of institutions established by the University; and
(q)all other matters which by this Act or the Statutes may be prescribed by the Ordinances.
(2)The regulations and by-laws in force immediately before the commencement of this Act shall be the first Ordinances of the University and may be repealed or amended at any time by the Majlis-i-Muntazimah (Executive Council).