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 7] [Entire Act]

Union of India - Section

Section 17 in Banaras Hindu University Act, 1915

17. [ Statutes.- [Substituted by Act 52 of 1966, section 18 ]

(1)Subject to the provisions of this Act, the Statutes may provide for all or any of the following matters, namely :
(a)the constitution of the Court and the constitution, powers and duties of the other authorities of the University other than the powers and duties provided for in this Act;
(b)[the appointment by election, nomination or otherwise] of members of the authorities of the University, their continuance in office, the filling of vacancies of members thereof and all other matters relating to the authorities;
(c)the appointment, powers and duties of the officers of the University;
(d)the institution of degrees, diplomas, certificates and other academic distinctions;
(e)the conferment of honorary degrees;
(f)the holding of convocation to confer degrees;
(g)the establishment, reconstitution, amalgamation, division or abolition of faculties, departments, hostels, colleges and institutions;
(h)the withdrawal of degrees, diplomas, certificates and other academic distinctions;
(i)conditions under which colleges and institutions including High Schools may be admitted to the privileges of the University and the withdrawal of such privileges;
(j)the institution of fellowships, scholarships, studentships, medals and prizes;
(k)the registration of graduates and the maintenance of a register of registered graduates;
(l)the classification and the manner of appointment of teachers in the University and the colleges;
(m)the constitution of a pension or provident fund and the establishment of an insurance scheme for the benefit of the officers, teachers and other employees of the University;
(n)the meetings of the Court, the Executive Council, the Academic Council, [* * * *] [Omitted by Act 34 of 1969] the Finance Committee or the Faculties, the quorum at such meetings and the procedure to be followed in the conduct of their business;
(o)the discipline of students;
(p)all other matters which are to be or may be provided for by the Statutes.
(2)The Statutes in force at the commencement' of the Banaras Hindu University (Amendment) Act, 1966, shall be those set out in the Schedule to this Act.
(3)[ The Executive Council may, from time to time, make new or additional statutes or may amend or repeal the Statutes.] [Sub-section 3 subsituted for the former sub-section 3 to 6 by Act 34 of 1969, section 9]
(4)[ Every new Statute or addition to a Statute or any amendment or repeal of a Statute shall require the previous approval of the Visitor who may sanction or disallow it or remit it for further consideration.] [Sub-section 7 renumbered as sub-section 4 by Act 34 of 1969, section 9]]