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 Karnataka - Section

Section 36 in THE ATRIA UNIVERSITY ACT, 2020

36. Regulations.- (1) Subject to the provisions of this Act, the regulations may

provide for all or any of the following matters, namely:-
(i)admission of students to the University and their enrolment and
continuance as such;
(ii)the courses of study to be laid down for all degrees and other academic
distinctions of the University;
(iii)the award of degrees and other academic distinctions:
(iv)the conditions of the award of fellowships, scholarships, studentships,
medals and prizes;
(v)the conduct of examinations and the conditions and mode of appointment
and duties of examining bodies, examiners invigilators, tabulators andmoderators;
(vi)the fee to be charged for admission to the examinations, degrees and
other academic distinctions of the University;
(vii)the conditions of residence of the students at the University or a
Constituent College;
(viii)maintenance of discipline among the students of the University or a
Constituent College; and
(ix)all other matters as may be provided in the Statutes under the Act.