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 Maharashtra - Section

Section 4 in Dr. Vishwanath Karad MIT World Peace University Act, 2016

4. Objects of University.

- The objects of the University shall be as follows :-
(a)to provide learning, teaching, capacity, capability and skills development and research and development in higher and technical education, covering Liberal Arts, Humanities, Social Sciences, Life Sciences and Biotechnologist, Nano-Sciences and Technologies, Professional Disciplines such as Engineering, Technology, Management, Business and Commerce, Applied and Creative Arts, Vocational Education, Media, Information and Communication Technology and Education per se and their inter-disciplinary studies and development;
(b)to provide instructions, teaching and training in higher and technical education, Arts, Sports, Culture, Film, Space Technologies, Marine Research and to make provisions for research;
(c)to create higher level of cognitive, affective and psychomotor (head, hearts and hands) abilities;
(d)to create higher levels of intellectual abilities ;
(e)to create and deploy new educational programmes to promote creativity, innovation and entrepreneurship for inventing of new ways for development and social reconstruction and transformation;
(f)to establish state-of-the-art facilities for education and development;
(g)to carry out teaching and research and offer continuing quality education programmes;
(h)to create centers of excellence for research and development in Science and Technology and Socioeconomic development, and for sharing knowledge and its application;
(i)to use modern and post-modern processes, mechanisms and technologies for governance and management of learning, teaching, research, evaluating, developing, organizing and creating socioeconomic wealth for individuals and society for the 21st century;
(j)to provide professional and development services to the industry, public organizations and society;
(k)to start higher education programmes, courses in new and emerging areas with innovative approaches;
(l)to establish links, collaborations and partnerships with other higher education and research institutions in India and abroad;
(m)to institute degrees, diplomas, certificates and other academic distinctions on the basis of examinations, or any other methods of evaluation;
(n)to establish innovative approaches for creation of seamless-ness in academic structures, learning time-frames, and working and continuous evaluation processes for nurturing and cultivation of creativity and entrepreneurship;
(o)to pursue any other objectives as may be suggested by the Government;
(p)to ensure that the standard of the degrees, diplomas, certificates and other academic distinctions conferred by a University are not lower than those laid down by the All India Council for Technical Education established under the All India Council for Technical Education Act, 1987 or the National Council for Teacher Education established under the National Council for Teacher Education Act, 1993 or the University Grants Commission constituted under the University Grants Commission Act, 1956 or the Pharmacy Council of India constituted under the Pharmacy Act, 1948 or the Bar Council of India constituted under the Advocates Act, 1961 or any other statutory body, as the case may be.