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 16] [Entire Act]

State of Karnataka - Section

Section 4 in The Karnataka State Universities Act, 2000

4. Powers of the University.

- Subject to the provisions of this Act and such conditions as may be prescribed by the Statutes or Ordinances, the University shall have the following powers and shall perform the following duties, namely:-
(i)to provide for instruction (including instruction by correspondence), teaching and training in such branches of learning and course of study as it may think fit and make provisions for dissemination of knowledge and research.
(ii)to hold examinations, grant and confer degrees, diplomas or other academic distinctions on persons who,-
(a)have pursued, a course of study in the University or in any college, unless exempted there from in the manner prescribed by the Statutes, Ordinances or Regulations and have passed the examinations prescribed by the Statutes, Ordinances and Regulations.
(b)have carried on research under conditions prescribed by the Statutes or Ordinances;
(iii)to confer honorary degrees or other distinctions on persons in the manner laid down by the Statutes;
(iv)to grant diplomas and provide such lectures and instructions for persons who are not enrolled as students of the University, as the University may determine;
(v)to co-operate with other Universities and authorities in such manner and for such purposes as the University may from time to time determine;
(vi)to institute, suspend or abolish Professorships, Readerships, Lecturer ships, and any other teaching posts required by the University;
(vii)to institute and award fellowships, travelling fellowships, scholarships, studentships, stipends, medals and prices;
(viii)to maintain and administer Colleges, Laboratories, Libraries, Museums, Printing Presses, Institutes of Research, Institute of Academic and Administrative training and other Institutions necessary to carry out the objects of the University.
(ix)to establish, maintain and administer hostels;
(x)to supervise and control the residence and discipline of students of the University;
(xi)to make arrangements for promoting the health and general welfare of the students of the University;
(xii)to fix, collect, demand and revise fees and other charges as may be prescribed by Ordinances;
(xiii)to make special arrangements in respect of residence, discipline and teaching of women students and persons belonging to the Scheduled Castes and Scheduled Tribes and other Backward Classes;
[Provided further that, nothing in clause (i), pertaining to correspondence courses, clause (xix) and (xxii) shall apply to the Maharani Cluster University, Bengaluru and the Mandya University, Mandya.] [Inserted by Karnataka Act No. 15 of 2019, dated 2.3.2019.]
(xiv)to create administrative, ministerial and other necessary non-teaching posts through statutes.
(xv)to accept, hold and manage any endowments, donations or funds which may have become vested in the University for the purpose of the University by grant, testamentary disposition or otherwise and invest such endowments, donations or funds in any manner that may be deemed fit:
Provided that no donations from a foreign country, foreign foundation or from any person in such country shall be accepted by the University save with the approval of the State Government;
(xvi)to undertake publication of works of merit, research and general knowledge;
(xvii)to organise, encourage, regulate and control University Unions and Associations pertaining to the students or the employees;
(xviii)to maintain-such bodies as are by Statutes declared to be the authorities of the Universities;
(xix)to admit educational institutions not maintained by the University to the privileges of the University as affiliated colleges;
(xx)make grants from the funds of the University for-
(a)Physical training;
(b)Student's unions; and
(c)Sports and athletic clubs
(xxi)to provide through its Professors and other teachers and the Departments and special research Institutes, such teaching and guidance as the affiliated colleges may require;
(xxii)to recognise for any purpose, either in whole or in part, any institutions on such terms and conditions as may, from time to time, be prescribed by statutes and to withdraw such recognition;
(xxiii)to do such other acts and things, whether incidental to the power aforesaid or not, as may be required in order to further the objects of the University, in particular and generally to cultivate and promote arts, science, Commerce and management and other branches of learning and culture excluding agriculture, health science,engineering and technology:
Provided that Universities having constituent colleges in Engineering and Technology on the date of commencement of this Act shall continue to exercise powers under this Act in respect thereof.