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 Punjab - Section

Section 24 in The Haryana and Punjab Agricultural Universities Act, 1970

24. The colleges.

(1)The following colleges shall be the constituent colleges of the Haryana Agricultural University, namely:
(a)the College of Agriculture at Hissar;
(b)the College of Veterinary Medicine at Hissar;
(c)the College of Animal Sciences at Hissar;
(d)the College of Basic Sciences and the Humanities and such other colleges as may be established by the University after the commencement of this Act; and
(e)such Central Government institutions of agricultural research, technical and extension education in the State of Haryana as may desire to be integrated as colleges of the Haryana Agricultural University.
(2)The following colleges shall be the constituent colleges of the Punjab Agricultural University, namely:
(a)the College of Agriculture at Ludhiana;
(b)the College of Agricultural Engineering at Ludhiana;
(c)the College of Basic Sciences and the Humanities at Ludhiana;
(d)the College of Home Sciences at Ludhiana;
(e)the College of Veterinary Medicine at Ludhiana;
(f)until a University is established in the Union territory of Himachal Pradesh, the Agricultural College at Palampur;
(g)such other colleges as may be established by the University after the commencement of this Act; and
(h)such Central Government institutions of agricultural research, technical and extension education in the State of Punjab as may desire to be integrated as colleges of the Punjab Agricultural University.
(3)
(a)There shall be a Board of Studies for each college of a corresponding University and where there is more than one college in a branch of learning, there may be one Board of Studies for all the colleges in that branch of learning.
(b)The Deans of various colleges shall be the Chairmen of the respective Boards of Studies and the Heads of Departments of the colleges shall be members thereof.
(c)Where there is a Board of Studies for more than one college in a branch of learning, the Deans shall act as Chairmen of the Board of Studies by rotation according to seniority for a period of one year each.
(d)The Vice-Chancellor may nominate to the Board of Studies such other teachers of related subjects or sciences from the same or other colleges, as he may deem fit.
(e)The duties of such Boards of Studies shall be to prescribe syllabi so as to ensure integrated andwell-balanced courses of study.
(4)Every college shall comprise such Departments as may be prescribed and each Department shall be assigned such subjects of study as the Academic Council may deem fit.
(5)There shall be a Head of each Department who shall be responsible to the Dean, for resident instruction, to the Director of Research, for research, and to the Director of Extension Education, for extension education.
(6)The Head of each Department shall be selected by the Vice-Chancellor and appointed by him with the approval of the Board.
(7)The duties, powers and functions of the Heads of Departments shall be such as may be prescribed.