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]

State of Arunachal Pradesh - Section

Section 4 in Arunachal Pradesh State Higher Education Council Act, 2019

4. Functions of the Council.

(1)The Council shall have the following general responsibilities and functions, namely:-
(i)to render advice to the Government, Universities and other institutions of higher education in the State;
(ii)to coordinate the roles of the Government, Universities and apex regulatory agencies in higher education within the State;
(iii)to evolve new concepts and programmes in higher education;
(iv)to provide common facilities in higher education without impinging upon the autonomy of other institutions of higher education.
(v)For furtherance of the above responsibilities and functions, the Council shall specifically undertake the following, namely:
(i)provide academic input to the Government and to the Universities, research institutions and other centers of higher education in the State for the formulation and implementation of the policies on higher education and evolve a perspective plan for the development of higher education, suo-motto or on the suggestion from Government or requests from Universities or other institutions;
(ii)promote independent research for the generation of new ideas for the promotion of social justice and academic excellence in higher education, hold awareness programmes for the academia and initiate or propose or pilot projects on an experimental basis in selected higher education institutions for implementation of the new ideas;
(iii)undertake human resources development planning for the State and plan the growth and development of higher education in accordance with such planning;
(iv)evolve guidelines for linkages of an academic nature between higher education institutions in the State and institutions within and outside the country;
(v)evolve programmes in order to promote the relevance of higher education for the economic, social and cultural development of the State;
(vi)review existing guidelines and furnish recommendations for regulating admissions to various courses and for appointments to the posts of faculties and teacher-administrators in Universities, colleges and other institutions of higher education;
(vii)suggest improvements in curriculum and syllabi in accordance with the changing societal and academic requirements and facilitate the development and publication of appropriate teaching material, including textbooks, educational software's and e-learning facilities in order to improve the quality of education;
(viii)organize short term courses to train and update the knowledge and skills of higher education teaching personnel, educational administrators and other similarly situated;
(ix)advise the Government on the starting of new courses, colleges, and other higher education institutions in the State;
(x)make proposals for the generation and utilization of funds in accordance with the objectives of this Act;
(xi)evolve general guidelines for the release of grants by the Government to Universities and other institutions of higher education and to advise the Government about the release of such grants to each University and other institutions of higher education;
(xii)evolve schemes for providing equitable opportunities for higher education and scholarships and free-ships and financial assistance to the needy students and coordinate implementation of welfare programmes of the Central and the State Governments and other Central and State Level Funding Agencies meant for Scheduled Castes and Scheduled Tribes and other eligible backward classes;
(xiii)review periodically the Statutes, Ordinances and Regulations of the Universities in the State and suggest appropriate improvements for the realization of the objectives of social justice and academic excellence in education and suggest the framework for new Statutes, Ordinances, or Regulations for existing Universities or other institutions of higher education or new Universities or other institutions of higher education;
(xiv)to provide common facilities for the entire State by establishing centers, namely:
(a)Centre for Research on Policies in Higher Education;
(b)Curriculum Development Centre;
(c)Centre for Capacity Building in respect of faculty and educational administrators;
(d)State Council for Assessment of Higher Education Institutions;
(e)Examination Reforms Cell;
(f)Human Resources Development, Employment and Global Skills Development Cell.
(xv)hold discussions, conduct workshops and seminars with the objective of facilitating the widest possible consultations with experts and stakeholders including organizations of students and teachers for formulating the policies on higher education and facilitating their proper implementation;
(xvi)facilitate the development of a synergic relationship among different agencies such as the State Government, Universities, colleges and other institutions of higher education in the State and the Central Government and regulatory bodies at the national level;
(xvii)co-ordinate various programmes being promoted and undertaken by Central and State Governments and national level bodies like University Grants Commission, All India Council for Technical Education, National Council for Teacher Education, Medical Council of India, Bar Council of India and other similar statutory bodies and State level institutions like Universities, research institutions, colleges and other institutions of higher education within the territorial jurisdiction of India;
(xviii)provide a forum for the interaction among the academia, industries, agriculture and other allied service sectors;
(xix)facilitate the conduct of workshops and seminars on questions of importance in higher education in different parts of the State;
(xx)undertake necessary steps for establishing inter-linkages between research and learning processes;
(xxi)promote extension activities in colleges, institutions and Universities and encourage their integration into the curriculum so that the students and faculties become sensitive to social issues;
(xxii)promote sports and cultural activities (extra-curricular activities)in the colleges, other institutions and Universities and integrate them with the co-curricular activities;
(xxiii)perform such other functions for the realisation of the twin objectives of social justice & welfare and excellence in higher education;
(xxiv)suggest steps for promoting democratization and academic autonomy of Universities and other institutions of higher education;
(xxv)evolve schemes to sensitize the students to environmental and gender issues.
(xxvi)Promote awareness among the students and teaching community regarding the Fundamental Duties as enshrined in Part-IV-A, Article 51 (A) of the Constitution of India.