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 Rajasthan - Section

Section 12 in The Rajasthan Maharana Pratap University of Agriculture and Technology, Udaipur Act, 2000

12. Powers and Functions of the Board.

(1)Subject to the provisions of this Act and the Statutes, the Board shall be the Chief Executive Body of the University and shall manage and supervise the properties and activities of the University and shall be responsible for the conduct of all administrative affairs of the University not otherwise provided for in this Act.
(2)Without prejudice to the generality of the foregoing powers, the Board shall exercise the following powers and perform the following functions, namely:-
(i)to consider and approve the financial requirements, estimates and the budget of the University;
(ii)to hold and control the property and the funds of the University and issue any general directive on behalf of the University;
(iii)to accept or transfer any property on behalf of the University;
(iv)to administer funds placed at the disposal of the University for the purpose intended;
(v)to arrange for the investment and withdrawal of the funds of the University;
(vi)to borrow money for capital investments with prior approval of the State Government and make suitable arrangements for its repayment;
(vii)to accept on behalf of the University trusts, bequests and donations;
(viii)to consider and approve the recommendations of the Academic Council, Research Council and Extension Education Council wherever required;
(ix)to direct the form and use of the common seal of the University;
(x)to appoint such committees and bodies as it may deem necessary and set down the terms of reference thereof in accordance with the provisions of this Act and the Statutes;
[(x-a) to grant affiliation to colleges or institutes on the recommendation of the Academic Council or withdraw such affiliation;] [Inserted by Act No. 18 of 2015, dated 24.4.2015.]
(xi)to consider and approve the establishment of a new Department. Division, Centre or Research Station/Sub-station or abolition of any one of them or otherwise reconstitution of Department/Divisions, Research Stations or Centre on the recommendation of the Academic Council;
(xii)to consider and approve establishment of a new College faculty, amalgamation of two or more colleges or faculties into a single college or faculty or abolition of a college or faculty or reconstitution of any of the existing faculties on the recommendation of the Academic Council; and
(xiii)to approve the recommendations of the selection committee for appointment, in the prescribed manner, of officers, teachers, employees of the rank of Assistant Registrar and above in the University.