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 Jharkhand - Section

Section 28 in Usha Martin University, Jharkhand Act, 2012

28. Statutes.

- Subject to the provisions of this Act and rules, the Statutes may provide for any matter relating to the University and staff, as given below:
(a)The constitution, powers and functions of the authorities and other bodies of the University as specified in the Act and such other authorities as may be constituted front time to time.
(b)The operation of the endowment fund, the general fund and
(c)The terms and conditions of appointment of the Vice Chancellor, the Registrar and the Finance Officer and their powers and functions.
(d)The mode of recruitment and the conditions of service of the other officers, teachers and employees of the University.
(e)The procedure for resolving disputes the University and its offices, faculty members, employees and students.
(f)Creation, abolition or estructuring of Department and faculties.
(g)The manner of co-operation with other Universities or institutions of higher learning.
(h)The procedure for conferment of honorary degrees
(i)Provisions regarding grant of free-ships and scholarships
(j)Numbers of seats indifferent courses of studies and the procedure of admission of students to such course.
(k)The fee chargeable from for various course of studies; provided that the University shall not makes any statute relating to the charging of donation or capitation fee from the students without the prior approval of the state Government.
(l)Institution of fellowships scholarships, studentships free ships, medals and prizes:
(m)Procedure for creation and abolition of posts :
(n)All other matters which by this Act are required to be provided.