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 Bihar - Section

Section 6 in Bihar State Universities (Patna, University of Bihar, Bhagalpur and Ranchi) Act, 1960

6. Teaching of the University.

(1)All recognised teaching in connection with the University courses shall be conducted through the colleges, and through departments maintained by the University, subject to the general control of the Academic Council, and shall include lecturing, work in laboratories, or workshops, and other teaching conducted in the University and the colleges by the University professors, professors, readers, lecturers and other teachers thereof in accordance with any syllabus prescribed by the Regulations.
(2)The authorities responsible for organising such teaching shall be prescribed by the Statutes.
(3)The courses and curricula shall be prescribed by the Regulations.
(4)In addition to recognised teaching, tutorial and other supplementary instruction shall be given in the colleges subject to the control of the University or in the departments maintained by the University.
(5)It shall not be lawful for the University or for any college to maintain classes for the purpose of preparing students for admission to the University :Provided that the University or any college may maintain classes for preparing students who have passed the matriculation examination or secondary school examination or higher secondary school examination or any equivalent examination held by any other University or body incorporation by law for the time being in force and recognised by the University for admission to a degree course of the University.