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 1] [Section 29] [Entire Act]

Union of India - Subsection

Section 29(1) in Aligarh Muslim University Act, 1920

(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 award of degrees, diplomas, certificates and other academic distinctions, the qualifications for the same and the means to be taken relating to the granting and obtaining of the same;
(d)the fees to he charged for courses of study in the University and for admission to the examinations, degrees and diplomas of the University;
(e)the conditions of the award of fellowships, scholarships, studentships, exhibitions, medals and prizes;
(f)the conduct of examinations, including the terms of office and manner of appointment and the duties of examining bodies, examiners and moderators;
(g)the maintenance of discipline among the students of the University;
(h)the conditions of residence of the students of the University;
(i)the special arrangements, if any, which may be made for the residence, discipline and teaching of women students and the prescribing for them of special courses of studies;
(j)the giving of religious instruction;
(k)the emoluments and the terms and conditions of service of teachers of the University;
(l)the maintenance of high schools and other institutions in accordance with the provisions of section 12;
(m)the supervision and inspection of colleges and other institutions admitted to the privileges of the University under section 12A; and
(n)all other matters which by this Act or the Statutes are to be or may be provided for by the Ordinances.