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 9] [Entire Act]

Union of India - Section

Section 29 in The University Of Allahabad Act, 2005

29. 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 and enrolment of students to the University and institutions maintained by or admitted to the privileges of the University;
(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 and diplomas of the University;
(f)the institution of, and conditions for 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 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 establishment of Centres, University Institutes, Boards of Studies, Specialised Laboratories and Committees;
(k)the creation, composition and functions of any other body which is considered necessary for improving the academic life of the University;
(l)the manner of co-operation and collaboration with other Universities, Institutions and other Agencies including learned bodies or associations;
(m)the setting up of a machinery for redressal of grievances of employees; and
(n)all other matters which by this Act or the Statutes, are to be or may be, provided for by the Ordinances.
(2)The first Ordinances shall be made by the Vice-Chancellor with the previous approval of the Central Government and the Ordinances so made may be amended, repealed or added to at any time by the Executive Council in the manner prescribed by the Statutes.