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 41 in The Regional Centre for Biotechnology Act, 2016

41. Power to make Statutes.

(1)The Statutes of the Regional Centre shall be framed by the Board of Governors.
(2)Without prejudice to the provisions contained in sub-section (1), the Executive Committee may make recommendations for framing of Statutes to the Board.
(3)Subject to the provisions of this Act, the Statutes may provide for all or any of the following matters, namely:-
(a)to provide for short-term and long-term training courses in biotechnology on specific issues related to the development, extension, implementation and regulation of biotechnology and related areas, from time to time under clause (b) of sub-section (1) of section 10;
(b)the manner of conferring honorary degrees or other distinctions under clause (d) of sub-section (1) of section 10;
(c)the norms for recognition of an institution of higher learning within India and to withdraw such recognition under clause (f) of sub-section (1) of section 10;
(d)period for appointment of persons working in any other institution, including those located outside the country, as academic staff of the Regional Centre under clause (g) of sub-section (1) of section 10;
(e)to create administrative, technical and other posts under clause (h) of sub-section (1) of section 10;
(f)the manner and purposes of co-operation or collaboration or association with any institution, including those located outside the country, under clause (i) of sub-section (1) of section 10;
(g)to establish and maintain centres and specialised laboratories or other units for research, development and instruction in India or outside India, clause (j) of sub-section (1) of section 10;
(h)to institute and award fellowships, scholarships, studentships, medals and prizes, under clause (k) of sub-section (1) of section 10;
(i)the manner of entering into agreements with other institutions, industrial or other organisations, including those located outside the country, for research and advisory services under clause (l) of sub-section (1) of section 10;
(j)to declare other authorities to be the authorities of the Regional Centre under clause (vi) of section 13;
(k)the manner of appointment of representatives from amongst the member States of UNESCO, under clause (d) of sub-section (2) of section 14;
(l)the time and manner in which the Board shall meet under sub-section (5) of section 14;
(m)the term of office of the members of the Board, under sub-section (6) of section 14;
(n)such other powers and functions of the Chairperson under sub-section (1) of section 16;
(o)such other functions of the Programme Advisory Committee under clause (g) of sub-section (4) of section 17;
(p)the fees and allowances payable to members of the Programme Advisory Committee and their term of office under sub-section (5) of section 17;
(q)the constitution, powers and functions and the term of office of members of the Executive Committee under sub-section (2) of section 18;
(r)the constitution, powers and functions and term of office of members of the Finance Committee under sub-section (2) of section 19;
(s)the constitution, powers and functions and term of office of members of other authorities under section 20;
(t)the constitution, powers and functions and term of office of members of the Board of Studies under section 21;
(u)the other officers as may be declared to be the officers of the Regional Centre under clause (vii) of section 22;
(v)the manner of appointment and terms and conditions of service of the Executive Director under sub-section (1) of section 23;
(w)the other powers and functions of the Executive Director under clause (f) of sub-section (2) of section 23;
(x)the financial powers to be delegated to the Executive Director by the Board under sub-section (3) of section 23;
(y)the manner of appointment, terms and conditions of service and powers and duties of the Deans and Sub-Deans under section 24;
(z)the manner of appointment and terms and conditions of service of the Associate Director (Administration) under sub-section (1) and powers and duties to be performed by him under sub-section (2) of section 25;
(za)the manner of appointment, terms and conditions of service and powers and duties of the Registrar under section 26;
(zb)the manner of appointment, terms and conditions of service and powers and duties of the Finance officer under section 27;
(zc)the manner of appointment, powers and duties and terms and conditions of service of other officers of the Regional Centre under section 28;
(zd)the time for submission of the annual report of the Regional Centre to the Board under sub-section (1) of section 31;
(ze)the manner and frequency of conducting review of the functioning of administrative and academic wings of the Regional Centre by the Board under sub-section (3) of section 34;
(zf)the procedure for appointment of employees of the Regional Centre under sub-section (1) and their terms and conditions of service under sub-section (2) of section 35;
(zg)the grievance redressal mechanism for resolution of disputes arising between the Regional Centre and any of its employees under section 40;
(zh)the manner of making regulations by the authorities of the Regional Centre under section 43; and
(zi)any other matter which may be required or necessary for the purposes of this Act.