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 26] [Entire Act]

Union of India - Section

Section 30 in The English And Foreign Languages University Act, 2006

30. Power to make Ordinances.

(1)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 courses of study to be laid down for all degrees, diplomas and certificates of the University;
(c)the medium of instruction and examination;
(d)the award of degrees, diplomas, certificates and other academic distinctions, qualifications for the same and the means to be taken relating to the granting and obtaining of the same;
(e)the fees to be charged for courses of study in the University and for admission to the examinations, degrees and diplomas of the University;
(f)the conditions for award of fellowships, scholarships, studentships, medals and prizes;
(g)the conduct of examinations, including the term of office and manner of appointment and the duties of examining bodies, examiners and moderators;
(h)the conditions of residence of the students of the University;
(i)the special arrangements, if any, which may be made for the residence and teaching of women students and the prescribing of special courses of studies for them;
(j)the manner of co-operation and collaboration with other Universities, institutions and other agencies not involving the carrying on of any activity for profit including learned bodies or associations;
(k)the creation, composition and functions of any other body which is considered necessary for improving the academic life of the University;
(l)the institution of fellowships, scholarships, studentships, medals and prizes;
(m)the setting up of a machinery for redressal of grievances of employees; and
(n)all other matters which by this Act or the Statutes, are to be or may be, provided for by the Ordinances.
(2)The first Ordinances shall be made by the Vice-Chancellor with the previous approval of the Central Government and the Ordinances so made may be amended, repealed or added to at any time by the Executive Council in the manner prescribed by the Statutes:Provided that till such time as the first Ordinances are not so made by the Vice-Chancellor, in respect of the matters that are to be provided for by the Ordinances under this Act and Statutes, the relevant provisions of the rules and the bye-laws of the Central Institute of English and Foreign Languages, Hyderabad in force immediately before the commencement of this Act shall be applicable in so far as they are not inconsistent with the provisions of this Act and the Statutes.