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] [Section 10] [Entire Act]

Union of India - Subsection

Section 10(1) in The Regional Centre for Biotechnology Act, 2016

(1)The Regional Centre shall have the following powers, namely:-
(a)to provide for masters degree (including integrated programmes leading to masters degree), post-graduate diploma and doctoral degrees in biotechnology and related subjects at the interface of varied disciplines including physical, chemical, biological, medical, agricultural and engineering and other relevant sciences, as may be determined by the Regional Centre, from time to time;
(b)to provide for short-term and long-term training courses in biotechnology on specific issues related to the development, extension, implementation and regulation of biotechnology and related areas, as may be specified by Statutes, from time to time;
(c)to organise and undertake extramural studies, training and extension services in biotechnology;
(d)to confer honorary degrees or other academic distinctions referred to in clause (a), in the manner specified by the Statutes;
(e)to institute Professorships, Associate Professorships, Assistant Professorships and other academic positions required by the Regional Centre and to appoint persons to such Professorships, Associate Professorships, Assistant Professorships or other academic positions;
(f)to recognise an institution of higher learning within India for the purposes of this Act and to withdraw such recognition in accordance with the norms laid down in the Statutes;
(g)to appoint persons working in any other institution, including those located outside the country, as academic staff of the Regional Centre for such period as may be specified by the Statutes;
(h)to create administrative, technical and other posts and to make appointments thereto, as may be specified by Statutes;
(i)to co-operate or collaborate or associate with any institution, including those located outside the country, in such manner as may be specified and for such purposes as may be determined or agreed upon by the Regional Centre;
(j)to establish and maintain centres and specialised laboratories or other units for research, development and instruction in India or outside India, as may be determined by the Statutes from time to time;
(k)to institute and award fellowships, scholarships, studentships, medals and prizes as may be specified by the Statutes;
(l)to make provision for research and advisory services and for that purpose to enter into such agreements with other institutions, industrial or other organisations, including those located outside the country as may be specified by the Statutes;
(m)to organise and conduct refresher courses, workshops, seminars and other programmes for teachers, evaluators and other stakeholders;
(n)to appoint visiting Professors, Professors of Eminence, Honorary Professors, Adjunct Professors, Emeritus Professors, Consultants and such other persons who may contribute to the advancement and objects of the Regional Centre;
(o)to determine standards of admission to the Regional Centre, including examination, evaluation or any other method of testing;
(p)to fix, demand and receive payment of fees and other charges;
(q)to establish, recognise, maintain and manage halls or residences of students of the Regional Centre and other accommodation for students and to withdraw any such recognition;
(r)to lay down conditions of service of all categories of employees, including their code of conduct;
(s)to regulate and enforce discipline among the students and the employees, and to take such disciplinary measures in this regard as may be deemed by the Regional Centre to be necessary;
(t)to make arrangements for promoting the health and general welfare of the students and employees of the Regional Centre;
(u)to receive benefactions, donations and gifts and to acquire, hold and manage, and dispose of, with the prior approval of the Central Government, any property, movable or immovable, including trust and endowment properties, for the purposes or objectives of the Regional Centre;
(v)to borrow money, with the prior approval of the Central Government on the security of the property of the Regional Centre; and
(w)to do all such other acts and things as may be necessary in furtherance of the objects specified in section 7.