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]

Union of India - Section

Section 6 in The Hindi Sahitya Sammelan Act, 1962

6. Functions of Sammelan.

Subject to the provisions of this Act and the rules made thereunder, the Sammelan shall perform the following functions, namely:-
(a)to promote the spread of Hindi language and to develop it and secure its enrichment in the manner indicated in article 351 of the Constitution;
(b)to work for the promotion, development and advancement of Hindi literature in India and foreign countries and to print and publish such literature;
(c)to work for the promotion, development and advancement of Devanagari script, and to print and publish literature of other Indian languages in Devanagari script;
(d)to arrange for the holding of examinations through the medium of Hindi language and to confer degrees, diplomas and other academic distinctions;
(e)to establish and maintain schools, colleges and other institutions for instruction in Hindi language and Hindi literature and also to affiliate schools, colleges and other institutions for its examinations;
(f)to affiliate institutions having for their object the promotion of Hindi language and Hindi literature;
(g)to award honorary degrees and other academic distinctions to persons who may have rendered distinguished service to the cause of Hindi;
(h)to institute and award prizes (Paritoshiks) to distinguished scholars in Hindi;
(i)to promote and encourage research in Hindi language and Hindi literature;
(j)to co-operate with other institutions having objects similar to those of the Sammelan, in such manner as may be conducive to their common objects ;
(k)to receive gifts, grants, donations or benefactions from the Government and to receive bequests, donations or transfers of movable and immovable properties from testators, donors or transferors, as the case may be ;
(l)to deal with any property belonging to or vested in the Sammelan in such manner as the Sammelan may deem fit for advancing the objects of the Sammelan;
(m)with the approval of the Central Government, to borrow on the security of the property of the Sammelan money for the purposes of the Sammelan;
(n)to perform such other functions as may be deemed necessary by the Sammelan for advancing the cause of Hindi language and Hindi literature or as may be necessary incidental or conducive to the performance of all or any of the above functions.