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] [Section 8] [Entire Act]

State of Uttar Pradesh - Subsection

Section 8(1) in UGC Regulations on Curbing The Menace of Ragging in Higher Educational Institutions, 2009

(1)The Commission shall, with regard to providing/facilitating communication of information regarding incidents of ragging in any institution, take the following steps, namely :
(a)The Commission shall establish, fund and operate, a toll-free Anti-Ragging Helpline, operational round the clock, which could be accessed by students in distress owing to ragging related incidents.
(b)Any distress message received at the Anti-Ragging Helpline shall be simultaneously relayed to the Head of the Institution, the Warden of the Hostels, the Nodal Officer of the affiliating university, if the incident reported has taken place in an institution affiliated to a university, the concerned district authorities and if so required, the District Magistrate, and the Superintendent of Police, and shall also be web enabled so as to be in the public domain simultaneously for the media and citizens to access it.
(c)The lead of the Institution shall be obliged to act immediately in response to the information received from the Anti-Ragging Helpline as at sub-clause (b) of this clause.
(d)The telephone numbers of the Anti-Ragging Helpline and all the important functionaries in every institution. Heads of Institutions, faculty members, members of the anti-ragging committees and anti-ragging squads, district and sub-divisional authorities and State authorities, wardens of hostels, and other functionaries or authorities where relevant, shall be widely disseminated for access or to seek help in emergencies.
(e)The Commission shall maintain an appropriate data base to be created out of affidavits, affirmed by each student and his/her parents/guardians and stored electronically by the institution, either on its or through an agency to be designated by it; and such database shall also function as a record of ragging complaints received, and the status of the action taken thereon.
(f)The Commission shall make available the database to a Non-Governmental agency to be nominated by the Central Government, to build confidence in the public and also to provide information of non-compliance with these Regulations to the Councils, and to such bodies as may be authorised by the Commission or by the Central Government.