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 Gujarat - Section

Section 23 in The Maharaja Krishnakumarsinhji Bhavnagar University Act, 1978

23. Powers and duties of Faculties.

(1)Each Faculty shall have the general control and power of regulation of, and be responsible for, the maintenance of standards of teaching and examinations of the University for the subject comprised in it.
(2)Without prejudice to the generality of the foregoing provision and subject to such conditions as may be prescribed by or under the provisions of this Act, each Faculty shall exercise the following powers and perform the following duties, namely :-
(i)to make Regulations in consultation with the Boards of Studies concerned, laying down courses of study in the Faculty ;
(ii)to make Regulations regarding special courses of study in the Faculty;
(iii)to make Regulations for the standards of passing the relevant examinations in the Faculty and for awarding classes at such examinations;
(iv)to make proposals for promoting research in the subjects assigned to the Faculty;
(v)to make proposals for allocating subjects to the Faculty;
(vi)to make proposals for the establishment of departments, institutes of research and specialized studies, libraries, laboratories and museums concerned with the Faculty;
(vii)to make proposals for the institution of professorships, readership, lecturerships, and other posts of teachers in the Faculty and for prescribing the duties of persons occupying such posts;
(viii)to make proposals for the institution of fellowships, travelling fellowships, scholarships, studentships, medals, prizes and other awards, and to make Regulations for their grant;
(ix)to make Regulations prescribing the minimum teaching work for every subject and the minimum laboratory work and any other prescribed work to be done by students for any subject in the Faculty;
(x)to make Regulations prescribing the manner of granting exemption from approved courses of study in the University or in affiliated colleges for qualifying for degrees, diplomas and certificates in the Faculty;
(xi)to exercise such other powers and perform such other duties as may be conferred or imposed on it by the Act, Statutes, Ordinances and Regulations; and
(xii)generally to advice the University in all academic matters pertaining to the courses of study in the Faculty.