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 3] [Entire Act]

State of Rajasthan - Section

Section 5 in The National Law University, Jodhpur Act, 1999

5. Powers and functions of the University.

- The powers and functions of the University shall be,-
(i)to administer and manage the University and such centres for research, education and instruction as are necessary for the furtherance of the objects of the University:
(ii)to provide for instruction in such branches of knowledge or learning pertaining to law as the University may think fit and to make provision for research and for the advancement and dissemination of knowledge of law:
(iii)to organize and undertake extra-mural teaching and extension services:
(iv)to hold examinations and to grant diplomas or certificates, and to confer degrees and other academic distinctions on persons subject to such condition as the University may determine and to withdraw any such diplomas, certificates, degrees or other academic distinctions for good and sufficient cause:
(v)to confer honorary degrees or other distinction in the manner laid down in the regulations:
(vi)to fix, demand and receive fees and other charges:
(vii)to institute and maintain halls and hostels and to recognize place of residence for the students of the University and to withdraw such recognition accorded to any such place of residence:
(viii)to establish such special centres, specialized study centres or other units for research and instruction as are, in the opinion of the University necessary for the furtherance of its objects:
(ix)to supervise and control the residence and to regulate the discipline of the students of the University and to make arrangements for promoting their health:
(x)to make special arrangements in respect of the residence, discipline and teaching of women students;
(xi)to create academic, technical, administrative, ministerial and other posts in the University and to make appointments thereto:
(xii)to regulate and enforce discipline among the employees of the University and to take such disciplinary measures as may be deemed necessary:
(xiii)to institute professorships, associate professorships, assistant professorships, part-time lecturerships, and any other teaching, academic or research posts required by the University:
(xiv)to appoint persons as professors, associate professors, assistant professors, part-time lecturers or otherwise as teachers and researchers of the University;
(xv)to institute and award fellowships, scholarships, prizes and medals:
(xvi)to provide for printing, reproduction and publication of research and other works and to organize exhibitions:
(xvii)to sponsor and undertake research in all aspects of law, justice and social development:
(xviii)to co-operate with any other organizations in the matter of education, training and research in law, justice, social development and allied subjects for such purposes as may be agreed upon on such terms and conditions as the University may from time to time determine:
(xix)to co-operate with institutions of higher learning the world having objects wholly or partially similar to those of the University by exchange of teachers and generally in such manners may be conducive to the common objects:
(xx)to regulate the Expenditure and to manage the accounts of the University:
(xxi)to advance the professional education and also to provide adequate orientation and training to judicial offices and others who are involved in the administration of Justice:
(xxii)to impart training and conduct refresher courses for law teachers. Judicial Officers, advocates and other persons in legal field.
(xxiii)to spread and promote legal literacy and legal awareness among citizens at urban and rural level:
(xxiv)to provide legal aid to needy persons at pre-litigation and litigation stage:
(xxv)to undertake research of ancient scriptures and ancient legal system in India and explore their usefulness in the administration of Justice in modern India;
(xxvi)to develop teaching and research of such religious texts on which the modem law and the concept of non-violence and peace is based and to explore their usefulness in the administration of Justice in modem India:
(xxvii)to publish research studies, treatises books, periodicals, reports and other literature relating to law and other fields:
(xxviii)to establish and maintain within the University premises or elsewhere, such class rooms and study halls as the University may consider necessary and adequately furnish the same and to establish and maintain such libraries and reading rooms as may appear convenient or necessary for the University:
(xxix)to receive grants, subventions, subscriptions, donations and gifts for the purpose of University consistent with the objects for which the University is established:
(xxx)to purchase, take on lease or accept as gifts or otherwise, any land or building or works which may be necessary or convenient for the purpose of the University and on such terms and conditions as it may think fit and proper, and to construct or alter and maintain any such building or works:
(xxxi)to sell, exchange, lease or otherwise dispose of all or any portion of the properties of the University, movable or immovable. on such terms as it may think fit and proper without prejudice to the interest and activities of the University:
(xxxii)to draw and accept, to make and endorse, to discount and negotiate, promissory notes. Bills of exchange, cheques or other negotiable instruments:
(xxxiii)to execute conveyances, transfers, re-conveyances, mortgages, leases, licenses and agreements in respect of property, movable or immovable including Government securities belonging to the University or to be acquired for the purpose of the University:
(xxxiv)to appoint in order to execute an instrument or transact any business of the University, any person as it may deem fit:
(xxxv)to enter into any agreement with the Central Government, State Government, the University Grants Commission or other persons and Societies for receiving grants;
(xxxvi)to accept grants of money, securities or property of any kind on such terms as it may deem expedient;
(xxxvii)to raise and borrow money on bonds, mortgages, promissory notes or other obligations or securities founded or based upon all or any of the properties and assets of the University or without any securities and upon such terms and conditions as it may think fit and to pay out of the funds of the University, all expenses incidental to the raising of money and to repay and redeem any money borrowed:
(xxxviii)to invest the funds of the University or money entrusted to the University in or upon such securities and in such manner as it may deem fit and from time to time transpose any investment:
(xxxix)to make such regulations as may, from time to time, be considered necessary for regulating the affairs and the management of the University and to alter, modify and to rescind them:
(xl)to make provisions for pension, insurance, provident fund and gratuity for the benefit of the academic, technical, administrative, ministerial and other staff, in such manner and subject to such conditions as may be prescribed by the regulations, as it may deem fit and to make such grants as it may think fit for the benefit of any employees of the University and to aid in establishment and support of the association, institutions, funds, trusts and conveyance calculated to benefit the staff and the students of the University:
(xli)to delegate all or any of its powers to the Vice-Chancellor of the University or any committee or any sub-committee or to any one or more members of its body or its officers: and
(xlii)to do all such other acts and things as the University may consider necessary, conducive or incidental to the attainment or enlargement of the aforesaid objects or any one of them.