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 23 in Bihar Agricultural University Act, 2010

23. Directors, Deans, Registrar, Comptroller etc.

(1)Director of Resident Instruction-cum-Dean (PGS) shall be responsible for inter-faculty and inter-departmental co-ordination of under graduate and post-graduate resident instructions
(2)Director of Research : shall be responsible for the direction and coordination of research programmes in the University.
(3)Director of Extension Education : shall be responsible for direction and coordination of agricultural extension programme.The duties and responsibilities of other Directors shall be as prescribed by the Statutes.
(4)Dean of the Faculty/Deans : The Dean shall be the Chairman of the Faculty and its Board of Studies and shall be responsible to the Vice-Chancellor for the organization of the teaching programme of the Faculty.
(5)Registrar:-
(a)shall be ex-officio Secretary of the Board of Management and Academic Council and permanent invitee of all councils.
(b)shall be responsible for the due custody of records and common seal of the University.
(c)shall be responsible for establishment matters and general administration in the University as prescribed.
(d)shall be responsible for admissions of Under Graduate (UG) and Post Graduate (PG) and conduct and management of examinations at UG and PG, maintenance of permanent records of the students at the University including the courses taken, credits obtained, degrees, prizes or other distinctions and other items pertaining to academic performance and discipline of the students.
(6)Comptroller:
(a)shall be responsible for preparation of the budget, the statement of accounts, management of the funds and investments of the University.
(b)shall be responsible for ensuring that expenditure is made as authorized.
(c)shall arrange periodical internal inspection of the accounts maintained in various units of University.
(d)shall be responsible for the maintenance of the accounts of the University in the form and manner as approved by the Board and keep constant watch on the state of cash and bank balance and on the state of investment.
(e)shall see that the asset registers are maintained up-to date and that the regular stock checking is conducted.
(7)Subject to the provisions of this Act, the Officers of the University referred to in clauses (iii) to (vii) of Section 18 shall perform such other duties as may be prescribed or as may be assigned to them from time to time, by the Vice-Chancellor.Chapter-V Service Condition of Teachers and Staff