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]

Union of India - Section

Section 20 in The South Asian University Act, 2008

20. Statutes.

(1)Subject to the provisions of this Act, the Statutes may provide for all or any of the following matters, namely:-
(a)powers of the Visitor;
(b)powers of the Chairperson of the Governing Board;
(c)manner of appointment of the President and its powers;
(d)the constitution, powers and functions of the Executive Council, Academic Council and other authorities and bodies of the University;
(e)categories of academic staff;
(f)appointment of teachers, academic staff and other employees of the University;
(g)establishment of faculties of the University;
(h)the conditions under which institution may be admitted to the privileges of the University and the withdrawal of such privileges;
(i)the conferment of honorary degrees;
(j)delegation of powers vested in the authorities or officers of the University;
(k)setting up of a machinery for redressal of grievances between employees or the students and the University; and
(l)all other matters which by this Act are to be or may be provided for by the Statutes.
(2)The First Statutes shall be those as may be made for the operation of the University by the Inter-Governmental Steering Committee of the SAARC.
(3)The Governing Board may, from time to time, make new or additional Statutes or may amend or repeal the Statutes referred to in sub-section (2):Provided that the Governing Board shall not make, amend or repeal any Statute affecting the status, powers or constitution of any authority of the University until such authority has been given an opportunity of expressing an opinion in writing on the proposed changes, and any opinion so expressed has been considered by the Governing Board.