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]

State of Manipur - Section

Section 13 in The Manipur University Act, 1980

13. Senate.

(1)The constitution of the Senate and the terms of office of the members shall be prescribed by the Statutes.
(2)Subject to the provisions of the Act, the Senate shall have the following powers and functions, namely,-
(a)to review from time to time, the broad policies and programmes of the University and to suggest measures for the improvement and development of the University ;
(b)to consider and pass resolutions on the annual report and the annual accounts of the University and the audit report on such accounts ;
(c)to advise the Chancellor in respect of such matters as may be referred to it for advice ; and
(d)to perform such other functions as may be prescribed by the Statutes.