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]

NCT Delhi - Section

Section 25 in THE DELHI SKILL AND ENTREPRENEURSHIP UNIVERSITY ACT, 2019

25. Powers, Functions and Meetings of the Academic Council-(l)subject to the provisions of this Act,

Statutes, Ordinances and Regulations and overall supervision of the Board, the Academic Council shall manage theacademic affairs and matters in the University and in particular shall have the following powers and functions,namely:-(i)to report on any matter referred or delegated to it by the Board;(ii)to make recommendations to the Board with regard to the creation, abolition or classification of teachingposts in the University and the emoluments payable and the duties attached thereto;(iii)to make recommendations to the Board with regard to the creations and abolition of various faculties ofstudies and academic Departments;(iv)to promote research within the University and to require from time to time, report on such research;(v)to consider proposals submitted by the teachers on the academic activities;(vi)to lay down policies for admissions to the University;(vii)to recognize diplomas and degrees of other Universities and Institutions and to determine their equivalencein relation to the diplomas and degrees of the Universities;(viii)to fix, subject to any conditions accepted by the Board, the time, mode and conditions of the competitionfor Fellowship, Scholarship and other prizes and to recommend for award of the same;(ix)to appoint examiners and moderators, and if necessary to remove them and to fix their fees, emoluments,travelling and other allowances and expenses;(x)to recommend arrangements for the conduct of examinations and the dates for holding them;(xi)to declare and review the result of the various examinations or to appoint committees or officers to do so,and to make recommendations regarding the conferment or grant of degrees, honors, diplomas, licenses, titles andmarks of honor;(xii)to recommend stipends, scholarships, medals and prizes and to make other awards in accordance with theregulations and such other conditions as may be attached to the awards;(xiii)to approve or revise the syllabus for the prescribed courses of study and lists of prescribed orrecommended text books and to decide for publishing of books by the University;(xiv)to approve such forms and registers as are from time to time, required by the ordinances and regulations;(xv)to formulate, from time to time, the desired standards of education to be adhered in drawing up thecurriculum and syllabi for being taught in the University;(xvi)to perform, in relation to academic matters, all such duties and to do all such acts as may be necessary forthe proper carrying out of the provisions of this Act and the Ordinances and Regulations made there under;
(2)
(i)The Academic Council shall meet as often as may be necessary, but not less than three times, during an
academic year;
(ii)One half of the existing members of the Academic Council shall form the quorum for a meeting of the
Academic Council;
(iii)In case of difference of opinion among the members, the opinion of the majority shall prevail;
(iv)Each member of the Academic Council, including the Chairperson of the Academic Council, shall have one
vote and if there be an equality of votes on any matter to be determined by the Academic Council, the Chairpersonshall in addition, have a casting vote;
(v)Every meeting of the Academic Council shall be presided over by the Vice-Chancellor and in the absence of
Vice-Chancellor, the Pro-Vice Chancellor as nominated by the Vice-Chancellor, will preside the meeting and in hisabsence, senior most Dean will preside over the meeting;
(vi)If urgent action by the Academic Council becomes necessary, the Chairperson of the Academic Council
may permit the business to the transacted by circulation of papers to the members of the Academic Council and theaction proposed to be taken shall not be taken unless agreed to, by a majority of the members of the AcademicCouncil, and the action as taken shall forthwith be intimated to all the members of the Academic Counciland in casethe authority concerned fails to take a decision, the matter shall be referred to the Chancellor whose decision shall befinal.