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 15 in The School of Planning and Architecture Act, 2014

15. Powers and functions of Board.

(1)Subject to the provisions of this Act, the Board of every School shall be responsible for the general superintendence, direction and control of the affairs of the School and shall have all the powers of School not otherwise provided for by this Act, the Statutes and the Ordinances, and shall have the power to review the acts of the Senate.
(2)Without prejudice to the provisions of sub-section (1), the Board of every School shall have the following powers, namely:-
(a)take decisions on questions of policy relating to the administration and working of the School;
(b)establish departments, faculties or schools of studies and initiate programmes or courses of study at the School;
(c)make Statutes governing the administration, management and operations of such School;
(d)appoint persons to academic and non-academic section of the School;
(e)consider and modify or cancel Ordinances;
(f)consider and pass resolutions on the annual report, the audited accounts and the budget estimates of the School for the next financial year as it thinks fit and submit them to the Council together with a statement of its development plans;
(g)provide, by Statutes, the qualifications, criteria and processes for appointment to teaching and other posts in such School;
(h)exercise such other powers and perform such other duties as may be conferred or imposed upon it by this Act or the Statutes.
(3)The Board shall have the power to appoint such committees, as it considers necessary for the exercise of its powers and the performance of its duties under this Act.
(4)The Board shall conduct an annual review of the performance of the Director with specific reference to his leadership in the context of the achievement of the objects of the School.
(5)The Board shall in exercise of powers and discharge of functions strive, to the extent possible, to provide autonomy in academic matters to the Senate and Departments or Faculties or Schools, as the case may be.
(6)Where in the opinion of the Director or the Chairperson, the situation is so emergent that an immediate decision needs to be taken in the interest of the School, the Chairperson, on the recommendation of the Director may issue such orders as may be necessary, recording the grounds in his opinion:Provided that such orders shall be submitted for ratification of the Board in the next meeting.