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 29 in The Visva-Bharati Act, 1951

29. [ Matters to be provided for in the Ordinances. [Substituted by Act 31 of 1984, Section 19 (w.e.f. 8-8-1984). ]

Subject to the provisions of this Act and the Statutes, the Ordinances may provide for all or any of the following matters, namely:-
(a)the admission of students to the University and their enrolment as such;
(b)the pattern of learning process, courses of study to be laid down for all degrees, diplomas and certificates of the University;
(c)the degrees, diplomas, certificates and other academic distinctions to be awarded by the University, the qualifications for the same and the means to be adopted relating to the granting and obtaining of the same;
(d)the purposes for which certificates awarded by the Lok Siksha-Samsad (People's Education Council) of the University may be recognised by the University;
(e)the fees to be charged for courses of study in the University and for admission to the examinations, and processes of evaluation, degrees, diplomas and certificates of the University;
(f)the conditions of the award of fellowships, scholarships, studentships, medals and prizes;
(g)the conduct of tests, evaluations and examinations, including the terms of office and manner of appointment and duties of examining bodies, examiners, moderators and persons entrusted with the responsibility of evaluation;
(h)the conditions of residence of the students of the University and the special arrangements, if any, for the residence of women students;
(i)the special arrangements, if any, which may be made for the discipline and teaching of women students, and prescribing for them special courses of study;
(j)the terms and conditions of service of the employees of the University other than those prescribed by the Statutes (including the emoluments of the non-teaching staff):
Provided that where any person who had held any post and is in receipt of a pension or other form of retirement benefits is appointed to a non-teaching post of the University, the salary such person together with the pension and other benefits shall not exceed the salary payable to him in accordance with the Ordinances;
(k)the terms and conditions of approval of institutions of higher learning and its withdrawal;
(l)the manner of co-operation or collaboration or association with other Universities, authorities or institutions of learning;
(m)the terms and conditions on which persons working in an approved institution, or in any institution co-operating, collaborating or associating with the University, may be approved as adhyapakas and for withdrawing such approval;
(n)the educational experimentation and the creation, composition and functioning of any other body which is considered necessary for improving the academic life of the University; and
(o)all other matters which, by this Act or the Statutes, are to be, or may be, provided for by the Ordinances.]