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]

UT Ladakh - Section

Section 22 in The University of Ladakh Act, 2018

22. Powers and Functions of the Syndicate.

(1)Subject to the provisions of this Act, the Statutes and the Regulations, the Syndicate of the Cluster University shall exercise and perform the following powers and functions :-
(a)to frame the budget estimates of the Cluster 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 Cluster 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 Associate Professor) 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 Cluster University :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 34 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 Cluster 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 admit new colleges to the privileges of affiliated or constituent colleges of the Cluster University subject to the conditions to be laid down in the Statutes ;
(f)to arrange for and direct the periodical and special inspection of the colleges and other institutions ;
(g)to award scholarships, prizes, fellowships, exhibitions, bursaries and other such awards in accordance with the procedure prescribed in this behalf ;
(h)to control and manage the Libraries of the Cluster University ;
(i)to provide buildings, premises, furniture, apparatus, equipment and other means and facilities needed for carrying on the work of the Cluster University ;
(j)to invest any moneys belonging to the Cluster University including any unapplied income in any of the approved securities, or to place in fixed deposit in any bank, approved by the Government in this behalf, any portion of such moneys not required immediately for expenditure ;
(k)to demand and receive such fees as may from time to time be prescribed by Statutes and Regulations ;
(l)to constitute committees for specific purposes and to assign such duties to them as may be deemed necessary ;
(m)to recommend to the University Council the plans for development and expansion of the Cluster University ;
(n)to appoint paper setters and examiners for all the examinations held by the Cluster University in accordance with the procedure prescribed in the Statutes ;
(o)to give directions for holding of examinations compilation and publication of results ;
(p)to give directions for the editing, printing and publishing of such text-books for various examinations of the Cluster University as may be considered necessary for this purpose ;
(q)to maintain proper standards of teaching and examination in consultation with the Academic Council of the Cluster University ;
(r)to enter into, vary, carry out and cancel contracts on behalf of the Cluster University ;
(s)to direct the form, custody and use of the common seal of the Cluster University ;
(t)to accept or transfer any movable or immovable property on behalf of the Cluster University ;
(u)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 ; and
(v)to delegate, whenever necessary, appropriate financial and administrative powers to the Vice-Chancellor, the Registrar, the Principals of Constituent Colleges, the Heads of the Postgraduate Departments, the Controller of Examinations or any other officer of the Cluster University.
(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-thirds majority, such decision shall be deemed to be final.