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 24 in North-Eastern Hill University Act, 1973

24. Power to make Statutes.-

Subject to the provisions of this Act, the Statutes may provide for all or any of the following matters, namely -
(a)the constitution, powers and functions of the authorities and other bodies of the University, as may be constituted from time to time;
(b)the election and continuance in office of the members of the said authorities and bodies, the filling of vacancies of members, and all other matters relative to those authorities and other bodies for which it may be necessary or desirable to provide;
(c)the appointment, powers and duties of the officers of the University and their emoluments;
(d)the appointment of teachers of the University, and other academic staff and their emoluments;
(e)the appointment of teachers and other academic staff working in any other University or organisation for a specified period for undertaking a joint project;
(f)the conditions of service of employees including provision for pension, insurance and provident fund, the manner of termination of service and disciplinary action;
(g)the principles governing seniority of service of employees;
(h)the procedure for arbitration in cases of dispute between employees or students and the University;
(i)the procedure for appeal to the Executive Council by any employee or student against the action of any officer or authority of the University;
(j)the establishment and recognition of Students' Union or associations of teachers, academic staff or other employees;
(k)the participation of students in the affairs of the University,
(l)the conferment of honorary degrees;
(m)the withdrawal of degrees, diplomas, certificates and other academic distinctions;
(n)the institution of fellowships, scholarships, studentships, medals and prizes;
(o)the maintenance of discipline among the students;
(p)the establishment and abolition of Schools, Departments, Halls, Colleges and Institutions;
(q)the conditions under which Colleges and Institutions may be admitted to the privileges of the University and the withdrawal of such privileges;
(r)the delegation of powers vested in the authorities or officers of the University; and
(s)all other matters which by this Act are to be, or may be, provided by the Statutes.