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]

State of Goa - Section

Section 5 in The Goa, Daman and Diu Secondary and Higher Secondary Education Board Act, 1975

5. Powers and Duties of Board.

- Subject to such conditions as may be prescribed and subject to such directions as may be issued by the Government from time to time the Board shall have the following powers and perform the following duties, namely:-
(1)to grant and to withdraw recognition to the secondary and higher secondary schools;
(2)to advise the Government on matters of policy relating to secondary and higher secondary education in general and on the following matters in particular: -
(a)ensuring a uniform pattern of education;
(b)maintaining of a uniform standard of education in secondary and higher secondary schools;
(c)co-ordination between the national policies and the policies of the territory in respect of secondary and higher secondary education;
(d)co-ordination between primary, secondary, higher secondary and university education.
(3)to lay down guiding principles regarding curricula and syllabi for the entire secondary and higher secondary courses and to prepare the detailed syllabi for all standards of secondary and higher secondary education;
(4)to formulate general principles for recommending text-books for sanction by the Board, and to sanction such books subject to such conditions, as it may deem fit to impose;
(5)to advise the Government in standard requirements in respect of staff, buildings, furniture, equipment, stationery and other amenities required for secondary and higher secondary schools;
(6)to prescribe and prepare text-books for all standards of secondary and higher secondary education;
(7)to prescribe conditions for admission of regular and private candidates to the final examinations;
(8)to demand and receive such fees as may be prescribed, from candidates to be admitted to the final examinations;
(9)to award certificates to candidates passing the final examinations;
(10)to institute and award scholarships, stipends, medals, prizes and other rewards and to prescribe conditions therefor;
(11)to receive bequests, donations, endowments, trusts and other transfers of any property or interest therein, or right thereto;
(12)to hold any property, interest or right referred to in sub-clause (11) above, and to manage and deal with the same;
(13)to demand and receive such fees as may be prescribed, from secondary and higher secondary schools recognised by the Board;
(14)to appoint paper-setters, translators, examiners, moderators, supervisors and other necessary personnel for conducting the final examinations in the territory, for evaluation of candidates' performance and for compiling and release of results;
(15)to open centers for the final examinations conducted by it;
(16)to declare the results of the candidates at the final examinations conducted by it;
(17)to prepare a list of candidates according to merit for the purpose of award of scholarships, stipends, medals, prizes and other awards;
(18)to lay down procedures to deal with cases of use of unfair means in the examinations and to deal with such cases;
(19)to generally evaluate the performance of students in all examinations in secondary and higher secondary schools including the final examinations and make, from time to time, necessary recommendations in respect of the same to the Government;
(20)to lay down the manner in which recognition would be granted to or withdrawn from secondary and higher secondary schools;
(21)to call for any information from secondary and higher secondary schools and to call for special reports and information from the Director of Education generally and in particular in the matter of withdrawal of recognition in cases of secondary schools and higher secondary schools which show poor academic results or commit grave academic irregularities;
(22)to require institutions recognised by it and by the Department of Education to extend their co-operation in the conduct of the final examinations;
(23)to recommend measures to promote physical, moral and social welfare of students in the institutions recognised by the Board and to lay down conditions of their residence and discipline;
(24)to appoint officers and servants of the Board, other than the Chairman, Secretary, Joint Secretary or Assistant Secretary, in its office and to regulate terms and conditions of their service;
(25)to constitute provident fund for the benefit of the officers and servants of the Board;
(26)to prepare the annual financial statement and to recommend to the Government for sanction, the annual budget;
(27)to conduct statistical and other research for the purpose of evaluation and reform of the curricular instruction and examination system;
(28)to appoint such Committees as it may think necessary for the efficient discharge of its functions under this Act;
(29)to consider recommendations made by Committees appointed under this Act;
(30)to make regulations for the purpose of carrying into effect the provisions of this Act;
(31)to exercise such other powers and perform such other duties as may be conferred or imposed by or under this Act;
(32)to publish reports, paper, journals, bulletins etc. giving information of the activities of the Board;
(33)to do all such acts and things as may be necessary to carry out the purposes of this Act.