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 4] [Entire Act]

State of Kerala - Section

Section 19 in Calicut University Act, 1975

19. Powers and functions of the Senate.

(1)The Senate shall be the supreme authority of the University and shall have the power to review the action of the Syndicate and the Academic Council save were the Syndicate or the Academic Council has acted in accordance with the powers conferred upon it under this Act, the statutes, the Ordinances or the Regulations, and shall exercise all the powers of the University not otherwise provided for by this Act or the Statutes:Provided that if any question arises as to whether the Syndicate or the Academic council has acted in accordance with such powers as aforesaid or not, the question shall be decided by the Chancellor and his decision shall be final.
(2)Save as otherwise expressly provided in this Act, the senate shall have the following powers, namely:-
(a)to determine what degrees, diplomas and other academic distinctions shall be granted by the University;
(b)to make, amend or repeal Statutes either of its own motion or on the motion of the Syndicate;
(c)to cancel or amend by the majority of the total membership of the Senate and by a majority of not less than two-thirds of the members present and voting, any Ordinance passed by the Syndicate or any Regulation passed by the Academic Council:
Provided that no Regulation shall be cancelled or amended by the Senate without giving the Academic Council an opportunity to State its opinion on the proposed cancellation or amendment;
(d)to institute fellowships, scholarships, studentships, bursaries, medals and prizes and organise exhibitions in accordance with the provisions of this Act and the Statutes, Ordinances and Regulations;
(e)to institute professorships, readerships, lectureships and such other teaching or research posts as it may deem necessary.
(f)to establish and maintain such institutions as it may from time to time deem necessary
(g)to prescribe with the previous concurrence of the Government the terms and conditions of service of the employees of the University.
(h)with the previous concurrence of the Government, to regulate the emoluments and prescribe the duties and conditions of service of teachers and on-teaching staff in private colleges;
(i)to review and take such action as it may deem fit on the annual report and the annual accounts of the University which shall be placed before it by the Syndicate and to consider and pass the budget according to the provisions of the Statutes;
(j)to cancel any degree, diploma, title or any other distinction granted to any person in accordance with the provisions of the statutes;
(k)to appoint committees and to delegate to them such functions of the Senate as it may deem fit;
(l)to make statutes regulating the methods of election to the authorities of the University, the procedure at the meetings of the Senate, the Syndicate and other authorities of the University and the quorum of members required for the transaction of business by the authorities of the University other than the Senate.
(m)to recommend to the Government the recognition of any local area within the University area as a University centre;
(n)to co-operate with other Universities and the other authorities in such manner and for such purposes as it may determine;
(o)to exercise such other powers and perform such other functions as may be assigned to it by this Act and the Statutes.