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]

Union of India - Section

Section 30 in The Indian Institutes of Management Act, 2017

30. Functions of Coordination Forum.

(1)The Coordination Forum shall facilitate the sharing of experiences, ideas and concerns with a view to enhancing the performance of all Institutes.
(2)Without prejudice to the provisions of sub-section (1), the Coordination Forum shall perform the following functions, namely:-
(a)recommend to the Central Government, the institution of scholarships including for research and for the benefit of students belonging to the Scheduled Castes, the Scheduled Tribes and other socially and educationally backward classes of citizens;
(b)deliberate on such matters of common interest to Institutes as may be referred to it by any Institute;
(c)promote necessary coordination and co-operation in the working of the Institutes;
(d)review the achievement of policy objectives; and
(e)perform such other functions as may be referred to it by the Central Government.
(3)The Coordination Forum may constitute such committees as it may consider necessary for carrying out its functions under this section.
(4)The Chairperson of the Coordination Forum shall ordinarily preside at the meetings of the Coordination Forum and in his absence, any other member chosen by the members present amongst themselves at the meeting, shall preside at the meeting.
(5)The Coordination Forum shall submit a report on its functions under sub-section (2) to the Central Government.
(6)The Coordination Forum shall meet at least once in a calendar year.
(7)At each meeting of the Coordination Forum, the host institute, which would host the next meeting, shall be selected:Provided that no Institute shall host the meeting for more than two consecutive years.