5. Powers of the University. The University shall have the following powers, namely:-
(1) to provide for instruction including the method of correspondence courses 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 establish within the Union territory of Delhi or outside that territory such Special Centres and Specialised Laboratories and such other units for research and instruction as are necessary for the furtherance of its objects;
(3) to organise and to undertake extra- mural teaching and extension services;
(4) to hold examinations and grant diplomas or certificates to, and confer degrees and other academic distinctions on, persons and to withdraw any such diplomas, certificates, degrees or other academic distinctions for good and sufficient cause;
(5) to confer honorary degrees or other academic distinctions in the manner laid down in the Statutes;
(6) to create such teaching, administrative and other posts as the University may deem necessary, from time to time, and to make appointments thereto;
(7) to appoint or recognise persons as Professors, Readers or Lecturers or otherwise as teachers of the University;
(8) to institute and award Fellowships, Scholarships, Exhibitions and prizes;
(9) to establish and maintain Colleges and Halls, to recognise, guide, supervise and control Halls not maintained by the University and other accommodation for students, and to withdraw any such recognition;
(10) to regulate and enforce discipline among students and employees of the University and to take such disciplinary measures in this regard as may be deemed necessary;
(11) to make arrangements for promoting health and general welfare of students and employees of the University;
(12) to determine and provide for examinations for admission into the University;
(13) to recognise for any purpose, either in whole or in part, any institution or members or students thereof on such terms and conditions as may, from time to time, be prescribed and to withdraw such recognition;
(14) to co- operate with any other University, authority or association or any other public or private body having in view the promotion of purposes and objects similar to those of the University for such purposes as may be agreed upon, on such terms and conditions as may, from time to time, be prescribed;
(15) to enter into any agreement for the incorporation in the University of any other institution and for taking over its rights, properties and liabilities and for any other purpose not repugnant to this Act;
(16) to demand and receive payment of such fees and other charges as may be prescribed, from time to time;
(17) to receive donations and to acquire, hold, manage and dispose of any property movable or immovable, including trust or endowed property within or outside the Union territory of Delhi, for the purposes or objects of the University, and to invest funds in such manner as the University thinks fit;
(18) to make provision for research and advisory services; and for that purpose to enter into such arrangements with other institutions or bodies as the University may deem necessary;
(19) to provide for the printing, reproduction and publication of research and other work which may be issued by the University:
(20) to borrow, with the approval of the Central Government, on the security of the University property, money for the purposes of the University;
(21) to do all such things as may be necessary, incidental or conducive to the attainment of all or any of the objects of the University.