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 Dr. Rajendra Prasad Central Agricultural University Act, 2016

6. Powers of the University.

- The University shall have the following powers, namely:-
(i)to make provisions for instructions in agriculture and allied sciences;
(ii)to make provisions for conduct of research in agriculture and allied branches of learning;
(iii)to make provisions for dissemination of the findings of research and technical information through extension programmes;
(iv)to grant, subject to such conditions as it may determine, diplomas or certificates to, and confer degrees or other academic distinctions on the basis of examination, evaluation or any other method of testing, on persons, and to withdraw any such diplomas, certificates, degrees or other academic distinction for good and sufficient cause;
(v)to confer honorary degrees or other distinctions in the manner prescribed by the Statutes;
(vi)to provide lectures and instructions for field workers, village leaders and other persons not enrolled as regular students of the University and to grant certificates to them as may be prescribed by the Statutes;
(vii)to co-operate or collaborate or associate with any other University or authority or institution of higher learning in such manner and for such purpose as the University may determine;
(viii)to establish and maintain colleges relating to agriculture, horticulture, fisheries, forestry, veterinary and animal science, dairying, home-science and allied sciences, as necessary;
(ix)to establish and maintain such campuses, Krishi Vigyan Kendras, special centres, specialised laboratories, libraries, museums or other units for research and institution as are, in its opinion, necessary for the furtherance of its objects;
(x)to create teaching, research and extension education posts and to make appointments thereto;
(xi)to create administrative, ministerial and other posts and to make appointments thereto;
(xii)to institute and award fellowships, scholarships, studentships, medals and prizes;
(xiii)to determine standards of admission to the University which may include examination, evaluation or any other method of testing;
(xiv)to provide and maintain residential accommodation for students and employees;
(xv)to supervise the residences of the students of the University and to make arrangements for promoting their health and general welfare;
(xvi)to lay down conditions of service of all categories of employees, including their code of conduct;
(xvii)to regulate and enforce discipline among the students and the employees and to take such disciplinary measures in this regard as it may deem necessary;
(xviii)to fix, demand and receive such fees and other charges as may be prescribed by the Statutes;
(xix)to borrow, with the approval of the Central Government on the security of its property, money for the purpose of the University;
(xx)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 its purposes; and
(xxi)to do all such other acts and things as may be necessary, incidental or conducive to the attainment of all or any of its objects.