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 11] [Entire Act]

Union of India - Section

Section 24 in The Indira Gandhi National Open University Act, 1985

24.

Subject to the provisions of this Act, the Statues may provide for all or any of the following matters, namely :-
(a)the manner of appointment of the Vice-Chancellor, the term of his appointment, the emoluments and other conditions of his serviced and the powers and functions that may be exercised and performed by him;
(b)the manner of appointment of Pro-Vice-Chancellor, Directors, Registrars, the Finances Officer and other officers, the emoluments and other conditions of their service and the powers and functions that may be exercised and performed by each of the officers.
(c)The constitution of the Board of Management and other authorities of the University, the terms of office of the members of such authorities and the powers and functions that may be exercised and performed by such authorities;
(d)The appointment of teachers and other employees of the University, their emoluments and other conditions of service;
(e)The constitution of a pension or provident fund and the establishment of an insurance scheme for the benefit of the employees of the University;
(f)The principles governing the seniority of service of the employees of the University;
(g)The procedure in relation to any appeal or application for review by any employee or student of the University against the action of any officer or authority of the University, including the time within which such appeal or application for review shall be preferred or made;
(h)The procedure for the settlement of disputes between the employees students of the University, and the University;
(i)The conferment of autonomous status on Colleges and Study Centres;
(j)The co-ordination and determination of standards in the open University and distance education systems and the allocation and disbursement of grants to Colleges and other universities and institutions;
(k)The conditions that are required to be fulfilled for admission of the Colleges to the privileges of the University;
(l)All other matters which by the Act are to be, or may be, provided by the Statutes.