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] [Section 12] [Entire Act]

State of Gujarat - Subsection

Section 12(2) in The Nirma University of Science and Technology Act, 2003

(2)Without prejudice to the provisions of sub-section (1), the Board shall have the following powers and functions, namely:-
(i)to take decisions on question of policy relating to the administration and working of the University;
(ii)to institute courses of study at the University;
(iii)to make Regulations;
(iv)to consider and approve the annual report and the annual accounts of the University for every financial year;
(v)to invest monies and funds of the University and take decisions on the recommendations of the Finance Committee;
(vi)to publish or finance the publication of studies, treaties, books, periodicals, reports and other literature and to sell or arrange for the sale as it may deem fit from time to time;
(vii)to create or abolish posts of teachers and other employees of the University;
(viii)to appoint such committees as it considers necessary for the exercise of its powers and the performance of its duties under this Act;
(ix)to delegate any of its powers to the Director, Deans, Executive Registrar, or any other officer, employee or authority of the University or to committee appointed by it; and
(x)to exercise such other powers and perform such other functions as may be conferred or imposed upon it by this Act or Regulations and all such other powers of achieving the objects of the University.