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 5] [Entire Act]

Union of India - Subsection

Section 5(1) in The Rajiv Gandhi National Aviation University Act, 2013

(1)The University shall have the following powers, namely:-
(i)to provide for instructions in the aviation related natural sciences, social sciences, humanities, engineering, technology and medicine or as the University may, from time to time, determine and to make provision for research and for the advancement and dissemination of knowledge;
(ii)to recognise aviation training colleges and institutes and to make provisions for recognising of such colleges and institutions, maintenance of standards and to undertake special studies;
(iii)to establish and maintain campuses, departments, laboratories, libraries, museums, centres of research, training and specialised studies;
(iv)to establish and maintain hostel, health centres and other related facilities like auditoria, playgrounds, gymnasiums, swimming pools and training facilities;
(v)to establish linkages and collaborate with any other college or University, research institution, industry association, professional or any other organisations in India or outside India to conceptualise, design and develop specific programmes on aviation as part of education and research, training programmes and exchange programmes for students, academic staff and others;
(vi)to provide for establishment of campuses, colleges and Institutions for serving a group of recognised colleges and to provide for and maintain common resource centres in such campuses in the form of libraries, laboratories, computer centres and the like centres of learning;
(vii)to prepare educational programmes or courses leading to award of Diploma, Degree, Post Graduate Degrees in the field of civil aviation;
(viii)to grant, subject to such conditions as the University may determine, degrees including doctoral degrees, diplomas or certificates other than Certificates of Competencies of licensed aviation personnel, which shall continue to be issued by Director General of Civil Aviation, Government of India till the Central Government otherwise decides, and confer degrees and other academic distinctions on the basis of examinations, evaluation or any other method of testing on persons, and to withdraw any such degrees including doctoral degrees, diplomas, certificates, or other academic distinctions for good and sufficient cause;
(ix)to confer honorary degrees or other distinctions in the manner prescribed by the Statutes;
(x)to organise and to undertake extra-mural studies, training and extension services;
(xi)to institute Directorships, Principalships, Professorships, Associate Professorships, Assistant Professorships and other teaching or academic positions, required by the University and to appoint persons to such Principalships, Professorships, Associate Professorships, Assistant Professorships or academic positions;
(xii)to provide for the terms and conditions of service of Directors, Principals and teachers and other members of the academic staff appointed by the University;
(xiii)to appoint persons working in any other University or organisation as teachers of the University for a specified period;
(xiv)to recognise an institution of higher learning for such purposes as the University may determine and to withdraw such recognition;
(xv)to organise and conduct refresher courses, workshops, seminars and other programmes for teachers, evaluators and other academic staff;
(xvi)to appoint on contract or otherwise visiting Professors, Emeritus Professors, Consultants, Scholars and such other persons who may contribute to the advancement of the objects of the University;
(xvii)to create teaching, non-teaching, administrative, ministerial and other posts in the University and to make appointments thereto;
(xviii)to co-operate or collaborate or associate with any other University or authority or institution of higher learning within India or located outside the country, in such manner and for such purposes as the University may determine;
(xix)to approve appointment of persons for imparting instructions in any institution admitted to the privileges of the University and to withdraw such approval;
(xx)to inspect recognised institutions through suitable machinery established for the purpose, and to take measures to ensure that proper standards of instruction, teaching and training are maintained by them, and adequate library, laboratory, hospital, workshop and other academic facilities are provided for;
(xxi)to coordinate the work of different colleges and institutions working in the same and similar areas;
(xxii)to set up facilities like computer centre, training centre, instrumentation centre, library, simulators or other units for research and instruction as are, in the opinion of the University, necessary for the furtherance of its objects;
(xxiii)to set up curriculum development centres for different subjects;
(xxiv)to admit to its privileges colleges and institutions, not maintained by the University, and to withdraw all or any of those privileges in accordance with such conditions as may be prescribed by the Statutes;
(xxv)to recognise guide, supervise and control Halls not maintained by the University and other accommodation for students, and to withdraw any such recognition;
(xxvi)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;
(xxvii)to determine standards of admission to the University, which may include examination, evaluation or any other method of testing;
(xxviii)to institute and award fellowships, scholarships, studentships, assistantships, medals and prizes;
(xxix)to demand and receive payment of fees and other charges;
(xxx)to supervise the residences of the students of the University and to make arrangements for promoting their health and general welfare;
(xxxi)to make such special arrangements in respect of women students as the University may consider desirable;
(xxxii)to regulate the conduct of the students of the University;
(xxxiii)to control and regulate admission of students for various courses of study in Departments, recognised institutions, schools and centres of studies;
(xxxiv)to regulate the work and conduct of the employees of the University;
(xxxv)to regulate and enforce discipline among the employees and students of the University and to take such disciplinary measures in this regard as may be deemed necessary;
(xxxvi)to make arrangements for promoting the health and general welfare of the employees of the University;
(xxxvii)to receive benefactions, donations and gifts from persons and to name after them such chairs, institutions, buildings and the like, the University may determine, whose gift or donation to the University is worth such amount as the University may decide;
(xxxviii)to acquire, hold, manage and dispose of any property, movable or immovable, including trust and endowment properties for the purposes of the University;
(xxxix)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;
(xl)to assess needs of the students in terms of subjects, fields of specialisation, levels of education and training of technical manpower, both on short and long term basis, and to initiate necessary programmers to meet these needs;
(xli)to initiate measures to enlist the co-operation of the industry to provide complementary facilities;
(xlii)to provide for instruction through "distance learning" and "open approach" and for mobility of students from the non-formal open learning stream to the formal stream and vice versa;
(xliii)to establish such campuses, special centres, specialised laboratories or other units for research and instruction as are, in the opinion of the University, necessary for the furtherance of its objective;
(xliv)to confer autonomous status on a college or an institution or a Department, as the case may be, in accordance with the Statutes;
(xlv)to arrange for the training to upgrade aviation standard of the employees of the industry and institutes and to levy fees for such training as prescribed by the Statutes;
(xlvi)to establish off-shore Campus at any place outside the Country as and when it is considered necessary for advancing the aims and objects of the University;
and
(xlvii)to do all such other acts and things as may be necessary, incidental or conducive to the attainment of all or any of its objects.