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] [Section 4A] [Entire Act]

State of Himachal Pradesh - Subsection

Section 4A(3) in Himachal Pradesh University Act, 1970

(3)The Controller of Examinations shall:-
(a)Conduct examinations in a disciplined and efficient manner;
(b)arrange for the setting of papers with strict regard to secrecy;
(c)arrange for the declaration of all the results, evaluation & re-evaluation of answer sheets;
(d)constantly review the system of examinations in order to enhance the level of impartiality and objectivity with a view to make it better instrument for assessing the attainments of students:
(e)any other matter connected with examinations which may, from time to time be assigned to him by the Vice-Chancellor.