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 Kerala - Section

Section 15 in Kerala State Higher Education Council Act, 2007

15. Powers and functions of the Governing Council.

- The Governing Council shall have the following powers and functions, namely:-
(a)it shall take all policy decisions on behalf of the Council;
(b)it shall chalk out a perspective plan for the implementation of the policies, evolve various programmes to be implemented and determine the priorities of such programmes for implementation;
(c)it shall approve the annual budget and the audited statement of expenditure in such manner as may be prescribed;
(d)it shall make a self-appraisal of its performance and prepare an annual report showing details of its academic performance;
(e)it shall give such directions to the Executive Council as may be necessary for the effective functioning of the Council in accordance with its objectives;
(f)it shall with prior approval of the Government frame regulations in accordance with this Act and the rules made thereunder;
(g)it shall propose general guidelines for the release of grants by the Government to Universities and other institutions of higher education and advise the Government about the release of such grants to Universities and other institutions of higher education;
(h)it shall suggest measures for the academic and financial accountability of the Universities and other Institutions of higher education in the State:
(i)it shall advise the Government and Universities and other institutions of higher education regarding the procedure of implementation of its decisions in all institutions of higher education;
(j)it shall have such other powers as may be prescribed for the effective implementation of the programmes for the furtherance of the objectives of this Act;
(k)it shall meet, [at least twice a year and] [Inserted by Kerala Act No. 19 of 2018, dated 3.7.2018.] as often as may be necessary at such time and place and observe such rules of procedure as may be provided in the regulations [***] [Omitted 'provided that it shall meet at least twice a year' by Kerala Act No. 19 of 2018, dated 3.7.2018.];
(l)it shall have power to act, notwithstanding any vacancy in the membership or any defect in the constitution thereof, and the proceedings of the Governing Council shall be valid notwithstanding that some, person, who was not entitled to be a member, had attended, or otherwise had taken part in the proceedings of the Governing Council.