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 7 in The Rajiv Gandhi National Institute of Youth Development Act, 2012

7. Functions of Institute.

(1)Without prejudice to the provisions contained in section 6, the Institute shall,---
(a)develop a "think tank" by way of carrying out policy research, evaluation and impact analysis on youth programmes and issues of contemporary and future relevance;
(b)function as a repository of knowledge pertaining to data on youth;
(c)develop documentation, information and publication services for youth training and extension;
(d)provide technical advice and consultancy for formulation of youth related policy and promotion of youth programme;
(e)build the professional capacity of youth organisations, both in Government and voluntary sector;
(f)design, develop and conduct appropriate training and orientation programmes;
(g)conduct seminars, workshops and conferences on issues relating to youth;
(h)set up centres for dissemination of academic and training programmes;
(i)collaborate with national and international university, centres, institutes and such other agencies relating to youth training and youth development;
(j)establish programmes of study and research and to provide for instruction in such branches of study as the institute deems appropriate;
(k)award, subject to such conditions as the Institute may determine, degrees, diplomas, certificates or other academic distinctions or titles at various academic levels;
(l)confer honorary degrees or other distinction awards, fellowships, scholarships, prizes and medals;
(m)determine, demand and receive fees and other charges for its courses, programmes and other matters;
(n)conduct and coordinate projects and studies relating to youth sponsored by the Government of India and other developmental agencies;
(o)create with the prior approval of the Central Government, academic, technical, administrative, managerial and other posts in the Institute and make appointments thereto in accordance with the rules and regulations of the Institute;
(p)regulate the conduct of the affairs of the Institute;
(q)supervise and control the discipline of all categories' of employees and students of the Institute;
(r)purchase, hire, lease, exchange or acquire property, movable or immovable and to construct, alter and maintain any building or buildings as may be necessary;
(s)set up distance learning or education centres, in collaboration with Open Universities, to provide access to the aspiring young professionals enabling them to take up a career in the field of youth development;
(t)establish, maintain and manage halls of residences and hostels for students;
(u)lay down conditions of service including a code of conduct for teachers and other categories of employees;
(v)supervise, control and regulate the discipline of students of the Institute and to make arrangements for promoting their health and general welfare;
(w)coordinate student exchange programmes with reputed International Youth Development Institutions;
(x)undertake, assist and promote all such activities conducive or incidental to the attainment of the objectives.
(2)The Institute may receive gifts, grants, donations or benefactions from the Government and to receive bequests, donations and transfers of movable or immovable properties from the testators, donors or transferors, as the case may be.
(3)The Institute may enter into agreements with international organisations, institutions and universities to broaden the scope of the youth work and to facilitate knowledge development and participatory learning.