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]

NCT Delhi - Section

Section 6 in Jamia Millia Islamia Act, 1988

6. Powers of the University.

- The University shall have the following powers, namely: -
(i)to provide for instruction in such branches of learning as the University may, from time to time, determine and to make provisions for research and for the advancement and dissemination of knowledge;
(ii)to promote the study of the religions, philosophy and culture of India;
(iii)to grant, subject to such conditions as the University may determine, diplomas or certificates to, and confer degrees or other academic distinctions on the basis of examinations, evaluation or any other method of testing, on persons, and to withdraw any such diplomas, certificates, degrees or other academic distinctions for good and sufficient cause;
(iv)to organise and to undertake extra-mural studies, extension services and other measures for the promotion of adult education;
(v)to confer honorary degrees or other distinctions in the manner prescribed by the Statutes;
(vi)to provide, instruction, including correspondence and such other courses, to such persons as are not members of the University, as it may determine;
(vii)to institute Principalships, Professorships, Readerships, Lecturerships and other teaching or academic posts required by the University and to appoint persons to such Principalships, Professorships, Readerships, Lecturerships or other posts;
(viii)to create administrative, ministerial and other posts and to make appointments thereto;
(ix)to appoint persons working in any other University or organisation as teachers of the University for a specified period;
(x)to co-operate, collaborate or associate with any other University or authority or institution in such manner and for such purposes as the University may determine;
(xi)to establish and maintain Schools, Institutions and such Centres, Specialised Laboratories or other units for research and instructions as are, in the opinion of the University, necessary for the furtherance of its objects;
(xii)to institute and award fellowships, scholarships, studentships, medals and prizes;
(xiii)to establish and maintain Halls for the students of the University;
(xiv)to make provision for research and advisory services, and for that purpose to enter into such arrangements with other institutions or bodies as the University may deem necessary;
(xv)to declare a Centre, an Institution, a Department, a School as an autonomous Centre, Institution, Department or school, as the case may be, in accordance with the Statutes;
(xvi)to determine standards for admission into the University, which may include examination, evaluation or any other method of testing;
(xvii)to demand and receive payment of fees and other charges;
(xviii)to supervise the residences of the students of the University and to make arrangements for promoting their health and general welfare;
(xix)to make special arrangements in respect of woman students as the University may consider desirable;
(xx)to regulate and enforce discipline among the employees and students of the University and take such disciplinary measures in this regard as may be deemed by the University to be necessary;
(xxi)to make arrangements for promoting the health and general welfare of the employees of the University;
(xxii)to receive donations and to acquire, hold, manage and dispose of any property, movable or immovable, including trust and endowment properties for the purposes of the University;
(xxiii)to borrow, with the approval of the Central Government, on the security of the property of the University, money for the purposes of the University;
(xxiv)to do all such other acts and things as may be necessary, incidental or conducive to the attainment of all or any of the objects of the University.