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 32 in Sree Chitra Tirunal Institute For Medical Sciences And Technology, Trivandrum, Act, 1980

32. Power to make regulations.-

(1)The Institute may, with the previous approval of the Central Government, make regulations consistent with this Act and the rules made thereunder to carry out the purposes of this Act, and without prejudice to the generality of this power, such regulations may provide for-
(a)the powers and functions to be exercised and discharged by the President under sub-section (2) of section 7;
(b)the summoning and holding of meetings, other than the first meeting, of the Institute under section 9, the time and place where such meetings are to be held, the conduct of business at such meetings and the number of members necessary to form a quorum;
(c)the manner of constituting the Governing Body and standing and ad hoc committees under section 10, the term of office of and the manner of filling vacancies among, the members of the Governing Body and standing and ad hoc committees;
(d)the powers and functions to be exercised and discharged by the Governing Body and Chairman under sub-section (2) land (3) of section 10.
(e)the allowances, if any, to be paid to the Chairman and the members of the Governing Body and of standing and ad hoc committees under sub-sections (6) of section 10;
(f)the procedure to be followed by the Governing Body and standing and ad hoc committees in the conduct of their business, exercise of their powers and discharge of their functions under section 10;
(g)the powers and functions to be exercised and discharged by the Director under sub-section (3) of section 11;
(h)the tenure of office, salaries and allowances and other conditions of service of the Director and other officers and employees of the Institute including teachers appointed by the Institute under sub-section (5) of section 11;
(i)the management of the properties of the Institute under section 13;
(j)the degrees, diplomas and other academic distinctions and titles which may be granted by the Institute under clause (g) of section 13;
(k)the professorships, readerships, lecturerships and other posts which may be instituted and persons who may be appointed to such professorships, readerships, lectureships and other posts under clause (h) of section 13;
(l)the fees and other charges which may be demanded and received by the Institute under clause(k) of section 13;
(m)the manner in which, and the conditions subject to which, pension and provident funds may be constituted for the benefit of officers, teachers and other employees of the Institute under sub-section (1) of section 20;
(n)matters relating to tenure of office, remuneration and terms and conditions of service of the persons referred to in section 28;
(o)any other matter for which under this Act provisions may be made by regulations.
(2)Notwithstanding anything contained in sub-section (1), the first regulations under this Act shall be made by the Central Government; and any regulations so made may be altered or rescinded by the Institute in exercise of its power under sub-section (1)