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 Rajiv Gandhi Institute Of Petroleum Technology Act, 2007

29. Statutes.

- Subject to the provisions of this Act, the Statutes may provide for all or any of the following matters, namely:-
(a)the formation of departments of teaching and other academic units;
(b)the institution of fellowships, scholarships, exhibitions, medals and prizes;
(c)the classification of posts, term of office, method of appointment, powers and duties and other terms and conditions of service of the officers of the Institute including the President, the Director, the Registrar, and such other officers as may be declared as officers of the Institute by the Statutes;
(d)the classification, the method of appointment and the determination of the terms and conditions of service of officers, teachers and other staff of the Institute;
(e)the reservation of posts for the Scheduled Castes, the Scheduled Tribes and other categories of persons as may be determined by the Central Government;
(f)the constitution of pension, insurance and provident funds for the benefit of the officers, teachers and other staff of the Institute;
(g)the constitution, powers and duties of the other authorities of the Institute referred in clause (d) of section 14;
(h)the delegation of power;
(i)the code of conduct, disciplinary actions thereto for misconduct including removal from service of employees on account of misconduct and the procedure for appeal against the actions of an officer or authority of the Institute;
(j)the conferment of honorary degrees;
(k)the establishment and maintenance of halls, residences and hostels;
(l)the authentication of the orders and decisions of the Board; and
(m)any other matter which by this Act is to be, or may be, provided by the Statutes.