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 12 in THE NATIONAL INSTITUTES OF FOOD TECHNOLOGY, ENTREPRENEURSHIP AND MANAGEMENT ACT, 2021

12. Powers and functions of Board.—

(1)Subject to the provisions of this Act, the Board of each Institute shall be responsible for the general superintendence, direction and control of the affairs of the Institute and shall exercise all the powers of the Institute not otherwise provided for by this Act, the Statutes and the Ordinances, and shall have the power to review the acts of the Senate.
(2)Without prejudice to the provisions of sub-section (1), the Board of each Institute shall exercise the following powers and perform the following functions, namely:—
(a)to take decision on questions of policy relating to the administration and working of the Institute;
(b)to examine and approve the annual budget estimates of the Institute;
(c)to examine and approve the plan for development of the Institute and to identify sources of finance for implementation of the plan;
(d)to establish departments, faculties or schools of studies and initiate programmes or courses of study at the Institute;
(e)to set-up centres of food processing studies and allied areas within the country after approval of the Central Government;
(f)to grant degrees, diplomas and other academic distinctions or titles, and to institute and award fellowships, scholarships, prizes and medals;
(g)to confer honorary degrees in such manner as may be specified by the Statutes;
(h)to grant honorary awards and other distinctions;
(i)to create academic, administrative, technical and other posts and determine, by Statutes, the qualification, classification, terms and conditions of service and method of appointment of such posts;
(j)to set-up centres of food processing studies and allied areas outside India in accordance with the guidelines laid down by the Central Government from time to time and in accordance with the provisions of the laws for the time being in force in such foreign country;
(k)to pay, variable pay to the Director of the Institute on the basis of performance objectives as may be specified by the Statutes;
(l)to make, amend and repeal the Statutes;
(m)to consider and modify or cancel the Ordinances; and
(n)to exercise such other powers and perform such other functions as may be conferred on or assigned to it by this Act or the Statutes.
(3)Subject to the provisions of this Act, the Board may, by Statutes, delegate such powers and functions of the Board to the Director as it may deem fit.
(4)The Board shall conduct an annual review of the performance of the Director, in the context of the achievements of objects of the Institute:Provided that such review shall include performance review of faculty members of the Institute on such parameters, periodicity and terms of reference as may be determined by the Board.
(5)The Board shall, through an independent agency or group of experts, within a period of three years from the date of incorporation of the Institute, and thereafter at least once every three years, evaluate and review the performance of the Institute, including its faculty, on the parameters of long term strategy and rolling plans of the Institute and such other parameters as the Board may decide and the report of such review shall be placed in public domain.
(6)The qualifications, experience and the manner of selection of the independent agency or group of experts, referred to in sub-section (5), shall be such as may be specified by the Statutes.
(7)The report of the evaluation and review under sub-section (5) shall be submitted by the Board to the Central Government along with an action taken report:Provided that the Central Government may after considering the report, give suggestions to the Board for further actions to be taken by it.
(8)Where in the opinion of the Chairperson or the Director, the situation is so emergent that an immediate decision needs to be taken in the interest of the Institute, the Chairperson, in consultation with the Director, may issue such orders as may be necessary after recording the grounds for his opinion:Provided that such orders shall be submitted for ratification by the Board in the next meeting.
(9)The Board shall, in exercise of its powers and discharge of its functions under this Act, be accountable to the Central Government, and the Central Government may issue directions to the Board in public interest on the matters of policy.
(10)The Board shall have the power to appoint such Committees as it considers necessary for the exercise of its powers and performance of its functions under this Act.