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 4] [Entire Act]

State of Maharashtra - Section

Section 31 in Maharashtra Public Universities Act, 2016

31. Powers and duties of Management Council.

- The Management Council shall have the following powers and duties, namely:-
(a)to review and deliberate on short and long term reforms in academic, research and development activities, finances, management and governance that are taking place at the national and global level with a view to allow them to percolate into the university;
(b)to study and decide upon the operative mechanism for the reforms that would be recommended by the Commission in all the domains of the university;
(c)to make such provisions, as may enable colleges and institutions to undertake specialized studies and courses, and where necessary or desirable, organize and make provision for common laboratories, libraries, museums and equipment for teaching and research;
(d)to establish departments, colleges, schools, centres, institutions of higher learning, research and specialized studies, on the recommendation of the Academic Council;
(e)to recommend to the senate, the draft of statutes or amendment or repealment of statutes for approval;
(f)to make, amend or repeal ordinances and regulations;
(g)to control and arrange for administration of assets and properties of the university;
(h)to discuss and approve with modifications, if any, the annual financial estimates or budget, that is to say the fund which may be received from State Government, university funds and other funding agencies separately, as received from the Finance and Accounts Committee;
(i)to consider proposals to enter into, amend, carry out and cancel contracts on behalf of the university;
(j)to determine the form of common seal for the university and provide for its use;
(k)to accept, on behalf of the university the transfer of any trusts, bequests, donations and transfer of any movable, immovable and intellectual property to the university;
(l)to transfer by sale or otherwise, any movable or intellectual property rights on behalf of the university;
(m)to transfer by sale or lease or contract any immovable property to other organization with the prior permission of the State Government:
Provided that, any immovable property may be permitted to be used for the specific period, for the purpose of providing essential physical facilities for accomplishment of objects of the university, such as bank, canteen, post office, mobile towers, etc., without prior approval of the State Government;
(n)to create immovable assets in the form of land, building and other infrastructure out of reserve funds, for its campus and sub-campuses;
(o)to borrow, lend or invest funds on behalf of the university as recommended by the Finance and Accounts Committee;
(p)to lay down policy for administering funds at the disposal of the university for specific purposes;
(q)to provide buildings, premises, furniture, equipment and other resources needed for the conduct of the work of the university;
(r)to recommend the conferment of honorary degrees and academic distinctions;
(s)to institute and confer such degrees, diplomas, certificates and other academic distinctions as recommended by the Academic Council and arrange for convocation for conferment of the same, as provided by the Ordinances;
(t)to institute fellowship, travelling fellowship, scholarship, studentship, exhibitions, awards, medals and prizes, and prescribe Regulations for their award;
(u)to make Regulations for collaborations with other universities, institutions and organizations for mutually beneficial academic programmes recommended by the Board of Deans;
(v)to create posts of university teachers and non-vacation academic staff from the funds of the university and from the funds received from other funding agencies, on the recommendation of the Academic Council, as and when required, and prescribe their qualifications, experience and pay-scales;
(w)to create posts of officers, non-teaching skilled, administrative, ministerial staff and other posts from the funds of the university and from the funds received from other funding agencies, as and when required, and prescribe their qualifications, experience and pay-scales;
(x)to prescribe honoraria, remunerations, fees and travelling and other allowances for paper-setters and other examination staff, visiting faculty, and fees or charges for any other services rendered to the university;
(y)to recommend to the Academic Council the comprehensive perspective plan and annual plan for the location of colleges and institutions of higher learning, as prepared by the Board of Deans;
(z)to consider and approve proposals for change or transfer of management and shifting of locations of colleges and institutions, as prescribed in the Statutes;
(za)to receive and consider report of the development activities of the university received from the Registrar every six months;
(zb)to confer autonomous status on university departments, university institutions, affiliated colleges and recognized institutions on the recommendation of the Academic Council, as per the Statutes;
(zc)to assess and approve proposals for academic programmes received from the Academic Council;
(zd)to consider and adopt the annual report, annual accounts and audit report in respect of State Government funds, university funds and funds received from other agencies separately;
(ze)to cause an inquiry to be made in respect of any matter concerning the proper conduct, working and finances of colleges, institutions or departments of the university ;
(zf)to delegate, any of its powers, except the power to make, amend or repeal Statutes and Ordinances, to the Vice-Chancellor or such officer or authority of the university or a committee appointed by it, as it thinks fit ;
(zg)to define the functions, duties, powers and responsibilities of non-teaching employees in the university, in respect of the posts created from the funds of the university and from the funds received from other funding agencies ;
(zh)to deal with the cases related to the violation of prescribed fees according to the provisions of the Maharashtra Educational Institutions (Prohibition of Capitation Fee) Act, 1987 and other relevant Acts;
(zi)to accept donations, gifts and other forms of financial support from alumni, philanthropists, industries and other stakeholders and prescribe the procedure to be followed by the university for accepting such donations, gifts, etc ;
(zj)to impose penalties upon the erring colleges or recognized institutions after following the procedure laid down by the Statutes;
(zk)to recommend to the State Government through the Vice Chancellor to appoint an Administrative Board for the affiliated college to run the management of such college in case of disputes regarding the management of such colleges, till the dispute is statutorily resolved. The constitution of this board and the process of its appointment shall be as prescribe by the Statutes. The decision of the State Government in this regard shall be final and binding ;
(zl)to develop and adopt students' charter.