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 2] [Entire Act]

State of Jammu-Kashmir - Section

Section 24 in Kashmir and Jammu Universities Act, 1969

24. Powers and Functions of the Syndicate.

(1)Subject to the provisions of this Act, the Statutes and the Regulations, the Syndicate of a University shall exercise and perform the following powers and functions :-
(a)to frame the budget estimates of the University and to submit these to the University Council at a time to be prescribed by Statutes ;
(b)to recommend the draft Statutes and Regulations or amendments or revocation thereof and other proposals for consideration by the University Council ;
(c)to hold, control and administer the funds, property and other assets of the University :
Provided that no expenditure shall be incurred which has not been included in the approved estimates except with the sanction of the University Council :Provided further that the Syndicate shall have powers of reappropriation in accordance with the Regulations to be prescribed in this behalf ;
(d)save as otherwise provided in this Act to appoint officers (below the status of Joint Registrar and Deputy Librarian) and teachers (below the status of a Reader) and to define their duties :
Provided that no officer or teacher shall be appointed by a Syndicate until provision has been made for his salary in the approved budget of the University concerned :Provided further that all appointments (permanent or temporary) to the posts of officers or teachers referred to in this section shall be made by the Syndicate on the recommendations of the Selection Committee constituted for the purpose in accordance with the provisions of section 36 of this Act and on such terms and conditions as may be prescribed by the Statutes :Provided also that the Vice-Chancellor may make appointments of teachers referred to in this section as a temporary measure for a period not exceeding six months to carry on the work and if the recommendations of the Selection Committee are not received within a period of six months, the Vice-Chancellor of the University may extend the appointments, if any, made by him, for the duration of the academic session with the approval of the Syndicate ;
(e)to recognise teachers of the constituent colleges for purpose of integrated Honours and Postgraduate teaching on the recommendations of the Selection Committee to be constituted by the Syndicate for this purpose ;
(f)to admit new colleges to the privileges of affiliated or constituent colleges of the University subject to the conditions to be laid down in the Statutes ;
(g)to arrange for and direct the periodical and special inspection of the colleges and other institutions and hostels ;
(h)to award scholarships, prizes, fellowships, exhibitions, bursaries and other such awards in accordance with the procedure prescribed in this behalf ;
(i)to control and manage the Libraries of the University concerned ;
(j)to provide buildings, premises, furniture, apparatus, equipment and other means and facilities needed for carrying on the work of the University concerned ;
(k)to invest any moneys belonging to the University concerned including any un-applied income in any of the approved securities, or to place on fixed deposit in any bank, approved by the Government in this behalf, any portion of such moneys not required immediately for expenditure ;
(l)to demand and receive such fees as may from time to time be prescribed by Statutes and Regulations ;
(m)to constitute committees for specific purposes and to assign such duties to them as may be deemed necessary ;
(n)to recommend to the University Council the plans for development and expansion of the University ;
(o)to appoint paper setters and examiners for all the examinations held by the University in accordance with the procedure prescribed in the Statutes ;
(p)to give directions for holding of examinations and compilation and publication of results ;
(q)to give directions for the editing, printing and publishing of such text-books for various examinations of the University as may be considered necessary for this purpose ;
(r)to maintain proper standards of teaching and examination in consultation with the Academic Council of the University concerned ;
(s)to enter into, vary, carry out and cancel contracts on behalf of the University ;
(t)to direct the form, custody and use of the common seal of the University ;
(u)to accept donations, bequests or transfer of any movable or immovable property on behalf of the University concerned ;
(v)to exercise such other powers and perform such other duties as may be conferred upon or assigned to it by this Act or the Statutes ;
(w)to delegate, whenever necessary, appropriate financial and administrative powers to the Vice-Chancellor, the Pro-ViceChancellor, the Registrar, the Head of the Post-graduate Departments, the Controller of Examinations or any other officer of the University concerned.
(2)Any difference or disagreement arising between the Syndicate and the Vice-Chancellor with regard to any decision taken by the Syndicate may be referred by the Vice-Chancellor to the Chancellor. The Chancellor shall refer back such decision to the Syndicate for reconsideration. In case the Syndicate endorses its earlier decision by a two-third majority, such decision shall be deemed to be final.