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 Uttar Pradesh - Section

Section 12 in The U.P. Pravidhik Shiksha Adhiniyam, 1962

12. Functions and duties of the Board.

- Subject to the provisions of this Act and the rules and regulations made thereunder, the functions and duties of the Board shall be-
(i)to affiliate institutions and prescribe courses of study and instructions leading to examinations conducted by it;
(ii)to prescribe standards for buildings and equipment of affiliated institutions;
(iii)to prescribe educational qualifications and other standards for the members of staff of affiliated institution;
(iv)to prescribe educational and other qualifications for admission of students to affiliated institutions;
(v)to prescribe the manner of admission of students to affiliated institutions;
(vi)to admit candidates to examinations conducted by it;
(vii)to conduct examinations for promotion from lower to higher classes and also for awarding certificates and diplomas;
(viii)to publish results of examinations conducted by it;
(ix)to grant certificates and diplomas to students who have completed the prescribed courses of study in an affiliated institution and have passed the examinations conducted by it;
(x)to co-operate with other authorities and bodies in such manner and for such purposes as may be necessary for giving effect to the provisions of this Act;
(xi)to advise the State Government no co-ordinated development of technical education and training regarding the same.
(xii)to do all other such acts and things as may be necessary for the proper discharge of its functions under this Act or the rules or regulations made thereunder; and
(xiii)to carry out such other duties as may be imposed upon it under this Act or the rules or regulations made thereunder.