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 31] [Entire Act]

State of Maharashtra - Subsection

Section 31(2) in Dr. Babasaheb Ambedkar Technological University Act, 2014

(2)Without prejudice to the generality of the foregoing provisions, and subject to such conditions as may be prescribed by or under the provisions of this Act, Statutes and Ordinances, the Academic Council shall exercise the following powers and perform the following duties namely :-
(a)to make regulations, laying down the courses of study;
(b)to make regulations regarding special courses of studies or the division of subjects in affiliated colleges and recognized institutions;
(c)to make proposals for allocating subjects to the Faculties and assigning its members to the Faculties;
(d)to make proposals for the establishment of colleges, departments, institutions of research and specialized studies, libraries, laboratories and museums;
(e)to make proposals for the institutions of professorships, associate professorships, readerships, lectureships and any other posts of teachers required by the University, and for prescribing their duties;
(f)to prescribe the qualifications for different classes of teachers, including additional qualifications, if any, for a particular post of teacher, whether in the University departments or in any colleges or recognized institutions;
(g)to make proposals for the institution of fellowships, travelling fellowships, scholarships, studentships, exhibitions, medals and prizes, and to make regulations for their award;
(h)to make regulations for the examinations of the University and the conditions on which the students shall be admitted to such examinations;
(i)to make provisions for conducting examinations and tests of University in online mode in the prescribed manner;
(j)to make regulations for the equivalence of examinations;
(k)to make regulations for granting exemptions from courses of study prescribed for qualifying for degrees, diplomas, certificates and other academic distinctions;
(l)to supervise the conduct of the academic policies of the University and give directions, where necessary, regarding methods of instruction, co-operation in teaching among colleges, evaluation of research and improvement of academic standards;
(m)to effect inter-faculty co-ordination and appoint committees or boards for engaging in projects on an inter-faculty basis;
(n)to appoint committees or boards to review the utility and practicability of existing courses of studies and the desirability or necessity of reviewing or modifying them in the light of new knowledge;
(o)to make proposals for the conduct of inter-faculty and area of regional studies;
(p)to make such other regulations, as it may think fit, for the proper academic conduct of the University and the conditions of discipline, residence (in hostel), corporate life and attendance of students, including fee concessions to them;
(q)to exercise such other powers and perform such other duties as may be conferred or imposed on it by or under this Act, the Statutes, Ordinances and regulations;
(r)to prescribe norms for granting affiliation, continuation of affiliation, extension of affiliation to colleges, and recognition, continuation of recognition, extension of recognition to institutions of higher learning and research or specialized studies;
(s)to recommend to the Executive Council to accord recognition to institutions of higher learning, research or specialized studies on the recommendation of the Planning and Evaluation (Monitoring) Board;
(t)to recommend to the Executive Council conferment of autonomous status on University institutions, departments, affiliated or conducted colleges and recognized institutions in accordance with the provisions of Statutes; and
(u)to generally advise the University on all academic matters.