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] [Section 20] [Entire Act]

UT Ladakh - Subsection

Section 20(1) in The University of Ladakh Act, 2018

(1)The University Council of the Cluster University shall be the supreme authority of the Cluster University and shall have the following powers, namely :-
(a)to make Statutes under this Act and to amend and repeal the same in consultation with the Syndicate ;
(b)to make Regulations in consultation with the Syndicate ;
(c)to approve the financial estimates framed by the Syndicate of the Cluster University ;
(d)to approve plans of development and expansion of the Cluster University ;
(e)to consider and pass resolutions on the annual reports ;
(f)save as otherwise provided in this Act, to appoint officers of the status of Joint Registrar, Deputy Librarian and above and teachers of the status of Associate Professors and above and to define their duties :
Provided that no officer or teacher shall be appointed by the University Council until provision has been made for his salary in the approved budget of the Cluster University :Provided further that all appointments (permanent or temporary) to the posts of officers or teachers referred to in this section shall be made by the Cluster University Council on the recommendation of the Selection Committee constituted for the purpose in accordance with the provisions of Section 34 of this Act, and on such terms and conditions as may be prescribed by the Statutes :Provided also that the Vice-Chancellor may make appointments of teachers referred to in this section as a temporary measure for a period not exceeding six months to carry on the work and if the recommendations of the Selection Committee are not received within a period of six months, the Vice-Chancellor may extend the appointment, if any, made by him, for the duration of the academic session with the approval of the University Council ;
(g)to exercise such other powers and perform such other duties as may be conferred or imposed upon it by this Act or the Statutes ;
(h)to constitute committees for specific purposes and to assign such duties to them as it deems fit ;
(i)to delegate such of its powers to any officer or authority of the Cluster University as it may deem fit, provided that such delegation is made by a majority of not less than two-thirds of the members of the University Council ; and
(j)to exercise such other powers of the Cluster University as are not otherwise provided for in this Act and the Statutes and Regulations made thereunder.