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 20] [Entire Act]

State of Gujarat - Subsection

Section 20(1) in The Hemchandracharya North Gujarat University Act, 1986

(1)Subject to such conditions as may be prescribed by or under the provisions of this Act, the Executive Council shall exercise the following powers and perform the following duties, namely:-
(i)to hold, control and administer the property and funds of the University;
(ii)to enter into, vary, carry out and cancel contracts on behalf of the University in the exercise or performance of the powers and duties assigned to it by or under this Act and the Statutes or the advice of the Finance Committee and the Legal Committee, if any, appointed by the Executive Council;
(iii)to determine the form, and provide for the custody and regulate the use, of the common seal of the University;
(iv)to administer funds placed at the disposal of the University for specific purposes;
(v)to pass the annual financial estimates of the University;
(vi)after the financial estimates are voted-
(a)to reduce the amount of the budget grant,
(b)to sanction the transfer of any amount within a budget grant from one minor head to another or from a subordinate head under one minor head to a subordinate head under another minor head, or
(c)to sanction the transfer of any amount not exceeding five thousand rupees within a minor head from one subordinate head to another or from one primary unit to another;
(vii)to make provision for buildings, premises, furniture, apparatus and other means needed for carrying on the work of the University;
(viii)to accept, on behalf of the University, bequests, donations and transfers of any movable or immovable property to the University;
(ix)to transfer any movable or immovable property on behalf of the University;
(x)to raise loans on the security of the assets of the University;
(xi)to manage and regulate the finances, accounts and investments of the University;
(xii)to institute and manage-
(a)Printing and Publication Department,
(b)University Extension Boards,
(c)Information Bureau,
(d)Employment Bureau, and
(e)such other institutions and organisations as may be necessary for the functioning of the University,
(xiii)to make provision-
(a)for extra-mural teaching and research,
(b)for physical education, National Cadet Corps, National Service Scheme and Military training and such other recognised activities;
(xiv)to manage colleges, departments, institutions of research or specialised studies, laboratories, libraries, museums and hostels maintained by the University;
(xv)to recognise hostels, to inspect such hostels and to withdraw recognition therefrom;
(xvi)to provide housing accommodation for University teachers and other employees, to the extent the finances of the University permit;
(xvii)to register high schools situate outside the University area as may be provided by Statutes;
(xviii)to arrange for, and to direct, the inspection of affiliated colleges, recognised institutions, approved institutions and hostels, to issue instructions for maintaining their efficiency and for ensuring proper conditions of employment for members of their staff, and in case of disregard of such instruction to modify the conditions of their affiliation or recognition or take such other steps as it deems proper;
(xix)to call for reports, returns and other information from colleges, recognised institutions, approved institutions or hostels;
(xx)to supervise and control the residence, conduct and discipline of the students of the affiliated colleges, University Departments and recognised and approved institutions and to make arrangements for promoting their health and general welfare and to take disciplinary action against the students;
(xxi)to institute and confer honorary degrees and academic distinctions in the manner prescribed by the Statutes;
(xxii)to recommend to the State Government withdrawal or reduction of a grant to a college which makes default in carrying out the conditions of affiliation;
(xxiii)to regulate the fees to be paid by the students in affiliated colleges and recognised or approved institutions;
(xxiv)to institute and award fellowships, travelling fellowships, scholarships, studentships, exhibitions, medals and prizes;
(xxv)to appoint academic, administrative and other staff of the University, to fix their emoluments and define their duties and the conditions of their services and to take disciplinary action against them;
(xxvi)to recognise a member of the staff of an affiliated college or recognised institution or approved institution as professor, reader, lecturer or teacher of the University and withdraw such recognition;
(xxvii)to fix remuneration of examiners and to arrange for the conduct and for publishing the results of the University examinations and other tests;
(xxviii)to fix, demand and receive such fees and other charges as may be prescribed by the Ordinances;
(xxix)to lay down and regulate salary scales, allowances and conditions of service of officers (other than the Chancellor, the Vice-Chancellor and the Pro-Vice-Chancellor) and members of the teaching, other academic and non-teaching staff of the University;
(xxx)to lay down and regulate salary scales, allowances and conditions of service of the members of the teaching, other academic and non-teaching staff of the affiliated colleges and recognised or approved institutions;
(xxxi)to make provision for instruction teaching and training in such branches of learning and courses of studies as it may think fit and for research and for the advancement and dissemination of knowledge;
(xxxii)to make such provision as will enable affiliated colleges and recognised or approved institutions to undertake specialisation of studies;
(xxxiii)to organise and make provision for common laboratories, libraries, museums and other equipment for teaching and research;
(xxxiv)to establish and maintain departments and institutes of research and specialised studies;
(xxxv)to institute professorships, readerships, lecturerships and other posts of teachers required by the University;
(xxxvi)to institute and confer degrees, titles, diplomas and other academic distinctions;
(xxxvii)to make, amend or repeal the Statutes and Ordinances;
(xxxviii)to elect office bearers and authorities as provided in the Ordinances and the Statutes;
(xxxix)to make provision relating to the use of Gujarati, Hindi (in Devnagri script) and English or all the three languages as the media of instruction and examination;
(xl)to submit to the State Government proposals for conferment of autonomy on any affiliated college or a recognised institution or a University Department or a University college entitling it to privileges in the matters of admission of students, prescribing the courses of study, imparting instruction, teaching and training in the courses of study, the holding and conduct of examinations and power to make necessary rules for the purpose;
(xii)to recommend to the State Government withdrawal of autonomy conferred on any affiliated college, recognised institution or a University college or Department;
(xlii)to sanction the transfer of any immovable property;
(xliii)to exercise such other powers and perform such other duties as may be conferred or imposed on it by this Act, Statutes, Ordinances and Regulations;
(xliv)to exercise all powers of the University not otherwise provided for in this Act, or the Statutes and all other powers which are requisite to give effect to the provisions of this Act or the Statutes.