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] [Section 10] [Entire Act]

State of Uttar Pradesh - Subsection

Section 10(2) in The U.P. Board of Madarsa Education Act, 2004

(2)In particular and without prejudice to the generality of the foregoing powers, the Board shall have the powers,-
(i)to cancel an examination or withhold the result of an examination of a candidate, or to disallow him from appearing at any future examination who is found by it to be guilty of,-
(a)using unfair means in the examination; or
(b)making any incorrect statement or suppressing material information or fact in the application form for admission to the examination, or
(c)fraud or impersonation at the examination: or
(d)securing admission to the examination in contravention of the rules governing admission to such examination; or
(e)any act of gross indiscipline in the course of the examination;
(ii)to cancel the result of an examination of any candidate for all or any of the acts mentioned in sub-clauses (a) to (d) of clause
(i)or for any bona fide error of the Board in the declaration of the result;
(iii)to prescribe fees for the examinations conducted by it and provide for the mode of its realisation;
(iv)to refuse recognition of an institution,-
(a)which does not fulfil, or is not in a position to fulfil, or does not come upto, the standards for staff, instructions, equipment or buildings laid down by the Board in this behalf; or
(b)which does not, or is not, willing to abide by the conditions of recognition laid down by the Board in this behalf:
(v)to withdraw recognition of an institution not able to adhere to, or make provisions for, standards of staff, instructions, equipment or buildings laid down by the Board or on its failure to observe the conditions of recognition to the satisfaction of the Board;
(vi)to call for reports from the head of institution in respect of any act of contravention of the rules or regulations of decisions, instructions or directions of the Board and take suitable actions for the enforcement of the rules or regulations decisions, instructions or directions of the Board, in such manner as may be prescribed by regulations;
(vii)to inspect an institution for the purpose of ensuring due observance of the prescribed courses of study and that the facilities for instructions are duly provided and availed of; and
(vii)to fix the maximum number of students that may be admitted to a course of study in an institution.