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 West Bengal - Section

Section 28 in St Xavier's University, Kolkata Act, 2016

28. Powers and functions of the Governing Board.

(1)Subject to the provisions of this Act, the Governing Board shall exercise the following powers and perform the following duties, namely:-
(i)to establish University departments, institutions, libraries, laboratories and museums for study and research; and also such other facilities as may be required to further co-curricular and extra-curricular activities,
(ii)to create and institute Professorships including Chair Professorship, Associate Professorship, Assistant Professorship and such posts including posts of officers as may be necessary for the establishment and management of the University, departments, institutions, libraries, laboratories and museums and any other facility referred to in clause (i);
(iii)to institute degrees, titles, diplomas, certificates and other academic distinctions, including the titles of honoris causa;
(iv)to institute fellowships, travelling fellowships, scholarships, studentships, stipends, bursaries, exhibitions, medals and prizes to be awarded out of the University Fund;
(v)to confer degrees, titles, diplomas, certificates and other academic distinctions on the persons who,-
(a)have pursued the approved courses of studies or have been exempted therefrom in the manner provided in the Regulations, or
(b)have carried out research in accordance with such conditions as may be provided in the regulations;
(vi)to withdraw or to cancel degrees, titles, diplomas, certificates or other academic distinctions under such conditions as may be provided by the regulations and after giving the person affected a reasonable opportunity of being heard;
(viii)to confer honorary degrees or other academic distinctions;
(ix)to consider the annual statement of accounts and the annual financial estimates approved by the Executive Council and to pass such resolutions relating thereto as may be considered necessary:
Provided that for the purpose of passing a resolution modifying or rejecting any such annual financial estimates it shall be necessary for a simple majority of the total number of members of the Governing Board present and voting in favour of the resolution;
(x)to consider the annual report as prepared by the Executive Council and to pass such resolutions relating thereto as may be considered necessary;
(xi)to consider, and advise on such other reports from the Executive Council or any other body as may be made to it;
(xii)to consider proposals from the Executive Council for the University to enter into agreement with the Central Government or State Government or with any person, body or authority for the taking over by the University of the management of any institution, including its assets and liabilities, or for any other purpose not repugnant to the provisions of this Act;
(xiii)to consider, and advise on, proposals from the Executive Council for cooperation with other Universities, institutions and educational authorities in matters that relate to or further the objectives of the University;
(xiv)to consider and suggest measures for the improvement of the administration and finances of the University, and generally for the furtherance of its objectives;
(xv)to acquire, hold and dispose of property, movable and immovable for and on behalf of the University and to administer all assets and properties of the University, and to undertake all measures necessary or desirable for the conservation or augmentation of the resources of the University;
(xvi)to appoint officers and employees of the University and to fix their emoluments and define their duties and other terms and conditions of service in accordance with the Statutes and the Ordinances and to suspend, discharge or otherwise punish in accordance with the Statutes and the Ordinances such Officers and employees;
(xvii)to accept grants and to raise or accept loans on behalf of the University and to make grants or advances from the University fund or other special funds maintained by the University;
(xviii)to make regulations for the transaction of its own business;
(xix)to exercise all other powers and perform all other functions conferred to and imposed on the Governing Board by or under this Act.
(2)The Governing Board shall have the power to review the action of the Executive Council, save where the Executive Council has acted in accordance with the powers conferred exclusively on it by or under this Act:Provided that if any question arises as to whether the Executive Council has acted in accordance with powers conferred on it by or under this Act, the matter shall be referred to the Chancellor whose decision shall be final.