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 2] [Entire Act]

State of Jammu-Kashmir - Section

Section 5 in Kashmir and Jammu Universities Act, 1969

5. Powers and functions of a University.

- A University shall have the following powers and functions, namely :-
(1)to provide for instruction in such branches of learning as the University may think fit, and to make provision for research and for the advancement and dissemination of knowledge ;
(2)to hold examination, to grant degrees to, and to confer other academic distinctions on persons who-
(a)have pursued an approved course of study in the University or in a constituent or affiliated college or in any educational institution approved for the purpose, unless exempted therefrom, as a very special case, by a decision of the University Council on the recommendation of the Academic Council under conditions laid down in the Statutes and Regulations ; or
(b)are teachers in educational institutions under conditions laid down in the Statutes and Regulations, and have passed the examinations of the University under like conditions ; or
(c)have carried on independent research under conditions laid down in the Statutes ; or
(d)are women who have carried on private studies under conditions laid down in the Statutes ;
(3)to confer honorary degrees or other distinctions on approved persons in the manner laid down in the Statutes ;
(4)to grant such diplomas to, and to provide such lectures and instructions for persons not being members of the University as the University may determine ;
(5)to cooperate with the other Universities and authorities in such a manner and for such purposes as the University may determined ;
(6)to institute professorships, readerships, lecturerships and any other teaching posts required by the University ;
(7)to admit and maintain colleges, to recognise colleges and other institutions not maintained by the University and withdraw such recognition ;
(8)to inspect constituent and affiliated colleges and other institutions and places approved by the University for the residence of students ;
(9)to demand and receive payments of such fees and other charges as may be authorised by the Statutes and Regulations ;
(10)to obtain loans in furtherance of the objects of the University ;
(11)to supervise and control the residence and discipline of students of the University or of colleges and other institutions admitted or affiliated to it and to make arrangements for promoting their health and general welfare ;
(12)to institute and award fellowships, exhibitions, prizes and medals in accordance with the Statues and Regulations ; and
(13)to do such other acts and things, whether incidental to the powers aforesaid or not, may be requisite in order to further the objects of the University as teaching, affiliating or examining body, and to cultivate and promote arts, science and other branches of learning.