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 Rajasthan - Section

Section 36 in The University of Kota Act, 2003

36. Statutes.

- Subject to the provisions of this Act, the Statutes may provide for any matter and shall, in particular, provide for the following:-
(a)the constitution, powers and duties of the authorities of the University;
(b)the appointment, nomination or election and continuance in office of the members of the authorities of the University and all other matters relating to these authorities for which it may be necessary or desirable to provide;
(c)the designation, manner of appointment, powers, duties and service conditions of the officers of the University;
(d)the classification and manner of appointment of teachers and their service conditions and qualifications;
(e)the constitution of pension, gratuity, insurance and provident funds for the benefit of officers, teachers and other employees of the University;
(f)the conferment of honorary degrees;
(g)the establishment, amalgamation, sub-division and abolition of departments;
(h)the establishment and abolition of hostels maintained by the University;
(i)the moneys to form part of and to be paid into the University fund and the matters to which the fund may be applied and appropriated;
(j)the number and emoluments of teachers of the University and the preparation and maintenance of a record of their services and activities;
(k)the remuneration and allowances, including travelling and daily allowances to be paid to persons employed in the business of the University; and
(l)all other matters which by this Act are required to be or may be provided for or prescribed otherwise than by the Regulations.