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 9 in U.P. State Public Service Commission (Regulation of Procedure) Act, 1985

9. List of Examiners and paper-setters etc.

(1)The Controller of Examination shall prepare for every subject, a list of persons qualified for appointment as examiners and submit the same for approval of the Commission. Such list shall be revised at least once in every three years:Provided that a person included in the previous list shall be eligible for inclusion in the revised list.
(2)The list referred in sub-section (1) shall contain, as far as possible, information about the persons included therein in regard to their academic qualifications, teaching experience at the degree and the post-graduate levels or professional experience and the particulars, of the earlier examinations conducted by the Commission in which they acted as examiners.
(3)The Controller of Examination shall, with the prior approval of the Chairman, appoint Paper Setters, Moderators and Valuers from amongst the persons included in the list referred to in sub-section (1).
(4)In making such appointments every care shall be taken to ensure that no person is so appointed who found guilty of misconduct by any university, Government or Government body, or against whom any inquiries or investigations may be pending on allegation of misconduct, or whose integrity is in doubt. Any person whose work as Head Examiner, Paper Setter or Valuer is found to be unsatisfactory by the Commission shall not be reappointed for that purpose.