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 Goa - Section

Section 13 in The Goa Education Development Corporation Act, 2003

13. Functions.

- The functions of the Corporation shall be-
(i)Generally to promote and assist in the rapid and orderly establishment, growth and development of educational institutions, services and facilities in the State of Goa, in order to develop competitive, flexible and value-based education system to meet the individual, institutional and socio-cultural developmental needs of the people of Goa.
(ii)In particular, and without prejudice to the generality of clause (i), to-
(a)establish and manage educational estates at places selected by the State Government;
(b)develop educational areas selected by the State Government for the purpose and make them available for educational institutions to establish themselves;
(c)promote schemes for preparation of graduates for the knowledge based economy and society;
(d)develop educational testing services and make them available to educational institutions for selection of candidates;
(e)develop facilities relating to information technology, such as broadband connectivity and wide area networks, and make them available for educational institutions;
(f)develop learning and training materials, including e-learning software and technology;
(g)promote schemes to increase literacy, in particular that relating to information technology, at all levels;
(h)implement schemes for the benefit of students, such as loans and scholarships, libraries and book banks, publication of books, involvement of parents in education process, to assist them in their pursuit of vocational, higher and/or technical education;
(i)encourage development of research facilities;
(j)hold conferences, workshops, panel discussions, etc. in educational field;
(k)undertake schemes or works, either jointly or on agency basis, with other corporate bodies or institutions, or with the Government, in furtherance of the purposes for which the Corporation is established and all matter connected therewith.