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 1] [Entire Act]

Union of India - Section

Section 5 in North-Eastern Hill University Act, 1973

5. Powers of the University.-

The University shall have the following powers, namely :-
(1)to provide for instruction in such branches of learning as the University may, from time to time, determine and to make provision for research and for the advancement and dissemination of knowledge;
(2)to take such academic steps as would contribute to the improvement of the economic conditions and welfare of the people of the hill areas of the North-Eastern region;
(3)to grant, subject to such conditions as the University may determine, diplomas or certificates to, and confer degrees and other academic distinctions on the basis of examinations, evaluation or any other method of testing, on persons, and to withdraw any such diplomas, certificates, degrees or other academic distinctions for good and sufficient cause;
(4)to organise and undertake extra-mural studies and extension services;
(5)to confer honorary degrees or other distinctions in the manner prescribed by the Statutes;
(6)to provide instruction, including correspondence and such other courses, to such persons as are not members of the University, as it may determine;
(7)to institute principalships, professorships, readerships, lectureships, and other teaching or academic posts required by the University and to appoint persons to such principalships, professorships, readerships, lectureships or other posts;
(8)to recognise persons for imparting instruction in any College or Institution admitted to the, privileges of the University;
(9)to appoint persons working in any other University or organisation as teachers of the University for a specified period;
(10)to create administrative, ministerial and other posts, and to make appointments thereto;
(11)to co-operate or collaborate with any other University or authority in such manner and for such purposes as the University may determine;
(12)to establish such campuses, centres, specialised laboratories or other units for research and instruction as are, in the opinion of the University, necessary for the furtherance of its objects;
(13)to institute and award fellowships, scholarships, studentships, medals and prizes;
(14)to establish and maintain Colleges, Institutions and Halls;
(15)to admit to its privileges Colleges and Institutions not maintained by the University; to withdraw all or any of those privileges in accordance with such conditions as may be prescribed by the Statutes; and to recognise Halls not maintained by the University and to withdraw any such recognition;
(16)to declare a College, an Institution or a Department as an autonomous college or an Institution or a Department, as the case may be;
(17)to determine standards for admission into the University, which may include examination, evaluation or any other method of testing;
(18)to demand and receive payment of fees and other charges;
(19)to supervise the residences of the students of the University and to make arrangements for promoting their health and general welfare;
(20)to make special arrangements in respect of women students as the University may consider desirable;
(21)to regulate and enforce discipline among the employees and students of the University and take such disciplinary measures in this regard as may be deemed necessary;
(22)to make arrangements for promoting the health and general welfare of the employees;
(23)to acquire, hold, manage and dispose of property, movable or immovable, including trust and endowment properties for the purposes of the University;
(24)to borrow, with the approval of the Central Government, on the security of the property of the University, money for the purposes of the University;
(25)to do all such other acts and things as may be necessary, incidental or conducive to the attainment of all or any of its objects.