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 14 in The National Institute Of Mental Health And Neuro-Sciences, Bangalore Act, 2012

14. Functions of Institute.

- With a view to the promotion of the objects specified in section 13, the Institute may --
(a)provide for undergraduate and postgraduate teaching in the science of modern medicine and other allied sciences including physical and biological sciences;
(b)provide facilities for research in the various branches of such sciences;
(c)provide for the teaching of humanities;
(d)conduct experiments in new methods of medical education, both undergraduate and postgraduate, in order to arrive at high standard of such education;
(e)specifY courses and curricula for both undergraduate and postgraduate studies;
(f)notwithstanding anything contained in any other law for the time being in force, establish and maintain,-
(i)one or more medical institutions with different departments staffed and equipped to undertake education and conduct research in different subjects,
(ii)one or more well equipped hospitals to provide clinical services,
(iii)nursing colleges staffed and equipped for the training of nurses,
(iv)rural and urban health centres which will form centres for the field training of the medical and nursing students of the Institute, and
(v)other institutions for the training of different types of health workers such as physiotherapists, occupational therapists and medical technicians of various kinds;
(g)trained teachers from different medical colleges in India;
(h)hold examinations and grant such degrees, diplomas and other academic distinctions and titles in undergraduate and postgraduate medical, nursing and allied specialities education as may be laid down in the regulations;
(i)induct and appoint persons as professors, readers, lecturers and in posts of other description in accordance with regulations;
(j)receive grants from the Government and gifts, donations, benefactions, bequests and transfers of properties, both movable and immovable, from donors, benefactors, testators or transferors, as the case may be;
(k)deal with any property belonging to, or vested in, the Institute in any manner which is considered necessary for promoting the objects specified in section 12;
(l)demand and receive with the prior approval of the Central Government such fees and other charges as may be specified;
(m)construct quarters for its staff and allot such quarters to the staff in accordance with such regulations as may be made in this behalf;
(n)borrow money, with the prior approval of the Central Government, on the security of the property of the Institute;
(o)do all such other acts and things as may be necessary in furtherance of the objects specified in section 13.