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 Madhya Pradesh - Section

Section 6 in The M.P. Vishwavidyalaya Adhiniyam, 1973

6. Powers of University.

- Subject to the provisions of the Act, the University shall have the following powers, namely :-
(1)to provide for instruction in such branches of learning as the University may, from time to time determine and to make provision for research and/or the advancement and dissemination of knowledge.
(2)to provide instruction including correspondence and such other courses to such persons as are not members of the University, as it may determine :[Provided that the University shall not provide instructions through correspondence save with the previous sanction of the [State Government;] [Inserted by M P Act No 17 of 1974.]
(3)to organize University laboratories, libraries, museums and other equipment for teaching and research;
(4)to establish, maintain and manage colleges, teaching departments, school of studies, Centres of Studies and Halls;
(5)
(a)to institute Professorship, Readership, [x x x] [Omitted by M.P. Act No. 10 of 1978.], Lecturerships and any other academic or teaching posts required by the University and to appoint persons to such posts in accordance with provisions of this Act;
(b)to appoint persons working in any University or organisation as teachers of the University for a specified period;
(6)to recognise teachers as qualified to give instructions in Colleges;
(7)to recognise persons eminent in any subject to guide research in this subject;
(8)to lay down the courses of instructions for various examinations;
(9)to institute degrees, diplomas, certificates and other academic distinctions;
(10)to grant subject to such conditions as the University may determine, diplomas or certificates and confer degrees and other academic distinctions on the basis of examinations, evaluation or any other method of testing :Provided that no person shall be admitted to an examination leading to any degree of the University, unless such person, if he has offered a student for such examination for which a course of practical work is prescribed, has completed such work in a University Teaching Department or a School of Studies or a College and produces a certificate of such completion from the Head of the Teaching Department or School of Studies or the Principal of the College :Provided that no person shall be admitted to :-
(i)any examination in the Faculty of Science other than that leading to a degree of Bachelor of Science or a degree of Master of Science in Mathematics;
(ii)any examination in the Faculties other than the Faculty of Arts, the Faculty of Social Science and the Faculty of Commerce;
Unless he has pursued a course of studies in a University Teaching Department, a School of Studies or a College :Provided further that the State Government may, by notification, permit the admission of women candidates to an examination leading to a Bachelor's degree in the Faculty of Law without pursuing a course of studies in a University Teaching Department, School of Studies or a College;
(11)to confer degrees and other academic distinctions on persons who have carried on research under conditions laid down in the Ordinances;
(12)to withdraw degrees, diplomas, certificates and other academic distinctions for good and sufficient reasons;
(13)to confer honorary degrees or other academic distinctions on approved persons in the manner prescribed in the Statutes;
(14)to provide such lectures and instructions for and to grant such diplomas and certificates to persons who are not enrolled as students of the University, as the University may determine;
(15)to admit to its privileges Colleges not maintained by the University, to withdraw all or any of the these privileges and to take over the management of Colleges in the manner and under conditions prescribed by the Statutes or the Ordinances;
(16)to declare a Teaching Department of the University, School of Studies or College as autonomous College :Provided that the extent of the autonomy which such Teaching Department of the University, School of Studies or a College may have and the matters in relation to which it may exercise such autonomy, shall be such as may be prescribed by the Statutes;
(17)to conduct, co-ordinate, regulate and control teaching and research work in the colleges and the institutions recognised by the University;
(18)to recognise halls not maintained by the University and withdraw' any such recognition in the manner prescribed in the Statutes and the Ordinances;
(19)to inspect colleges and recognised institutions and to take measures to ensure that proper standards of instructions, teaching and training are maintained in them;
(20)to promote with special care the educational interest of the weaker sections of the people and in particular of the Scheduled Castes and the Scheduled Tribes;
(21)to provide to the teachers and alumni of the University facilities of refresher and vacation courses;
(22)to co-operate with other Universities and authorities in such manner and for such purposes as the University may determine;
(23)to take by itself or in co-operation with other Universities or the State Government or the Union Government special measures for the promotion and the development of the study of Hindi;
(24)to make provision for-
(a)extramural teaching and extension service;
(b)correspondence course;
(c)Physical training;
(d)Sports and athetetic activities;
(e)Social service schemes;
(f)National Cadet Corps;
(g)Student Union;
(25)to provide tor training for competitive examinations for services under the Union or the State Government and such other training as may contribute to national development;
(26)to institute and manage-
(a)Information Bureau;
(b)Employment Bureau; and
(c)Printing and Publication Department and Translation Bureau;
(27)to supervise and control the residence, conduct and discipline of students of the University and to make arrangements for promoting their health and general welfare;
(28)to demand and receive payment of such fees and other charges as may be prescribed by the Ordinances;
(29)to prescribe and control the fees and other charges which may be received or recovered by colleges;
(30)to create administrative, ministerial and other necessary posts and to make appointments thereto;
(31)to exercise control over the salaried officers, teachers and other employees of the University in accordance with the Statutes and the Ordinances;
(32)to hold and manage trusts and endowments and to institute and award fellowships, scholarships, exhibitions, bursaries medals and other awards;
(33)to receive donations and grants and to invest funds in accordance with the provisions of this Act;
(34)with the prior approval of the [State Government] [Substituted by M.P. Act No. 19 of 1994.] to borrow on the security of University property money tor the purposes of the University;
(35)to determine standards for admission into the University which may include examination, evaluation or any other method of testing;
(36)to make special arrangements in respect of women students as the University which may consider desirable;
(37)to make arrangements for promoting the health and general welfare of the employees;
(38)to do all such acts and things, whether incidental to the powers aforesaid or not, as may be requisite in order to further the objects of the University.