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]

State of Uttar Pradesh - Section

Section 8 in UGC Regulations on Curbing The Menace of Ragging in Higher Educational Institutions, 2009

8. Duties and responsibilities of the Commission and the Councils. -

(1)The Commission shall, with regard to providing/facilitating communication of information regarding incidents of ragging in any institution, take the following steps, namely :
(a)The Commission shall establish, fund and operate, a toll-free Anti-Ragging Helpline, operational round the clock, which could be accessed by students in distress owing to ragging related incidents.
(b)Any distress message received at the Anti-Ragging Helpline shall be simultaneously relayed to the Head of the Institution, the Warden of the Hostels, the Nodal Officer of the affiliating university, if the incident reported has taken place in an institution affiliated to a university, the concerned district authorities and if so required, the District Magistrate, and the Superintendent of Police, and shall also be web enabled so as to be in the public domain simultaneously for the media and citizens to access it.
(c)The lead of the Institution shall be obliged to act immediately in response to the information received from the Anti-Ragging Helpline as at sub-clause (b) of this clause.
(d)The telephone numbers of the Anti-Ragging Helpline and all the important functionaries in every institution. Heads of Institutions, faculty members, members of the anti-ragging committees and anti-ragging squads, district and sub-divisional authorities and State authorities, wardens of hostels, and other functionaries or authorities where relevant, shall be widely disseminated for access or to seek help in emergencies.
(e)The Commission shall maintain an appropriate data base to be created out of affidavits, affirmed by each student and his/her parents/guardians and stored electronically by the institution, either on its or through an agency to be designated by it; and such database shall also function as a record of ragging complaints received, and the status of the action taken thereon.
(f)The Commission shall make available the database to a Non-Governmental agency to be nominated by the Central Government, to build confidence in the public and also to provide information of non-compliance with these Regulations to the Councils, and to such bodies as may be authorised by the Commission or by the Central Government.
(2)The Commission shall take the following regulatory steps, namely :
(a)The Commission shall make it mandatory for the institutions to incorporate in their prospectus, the directions of the Central Government or the State Level Monitoring Committee with regard to prohibition and consequences of ragging, and that non-compliance with these Regulations and directions so provided, shall be considered as lowering of academic standards by the institution, therefore making it liable for appropriate action.
(b)The Commission shall verify that the institutions strictly comply with the requirement of getting the affidavits from the students and their parents/guardians as envisaged under these Regulations.
(c)The Commission shall include a specific condition in the Utilization Certificate, in respect of any financial assistance or grants-in-aid to any institution under any of the general or special schemes of the Commission, that the institution has complied with the anti-ragging measures.
(d)Any incident of ragging in an institution shall adversely affect its accreditation, ranking or grading by NACC or by any other authorised accreditation agencies while assessing the institution for accreditation, ranking or grading purposes.
(e)The Commission may accord priority in financial grants-in-aid to those institutions, otherwise eligible to receive grants under Section 12-B of the Act, which report a blemishless record in terms of there being no reported incident of ragging.
(f)The Commission shall constitute an Inter-Council Committee, consisting of representatives of the various Councils, the Non-Governmental agency responsible for monitoring the database maintained by the Commission under clause (g) of Regulation 8(1) and such other bodies in higher education to coordinate and monitor the anti-ragging measures in institutions across the country and to make recommendations from time to time; and shall meet at least once in six months each year.
(g)The Commission shall institute an Anti-Ragging Cell within the Commission as an institutional mechanism to provide secretariat support for collection of information and monitoring, and to coordinate with the State Level Monitoring Cell and University Level Committees for effective implementation of anti-ragging measures, and the cell shall also coordinate with the Non-Governmental agency responsible for monitoring the database maintained by the Commission appointed under clause (g) of Regulation 8(1).