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 36] [Entire Act]

State of Maharashtra - Subsection

Section 36(2) in Maharashtra Secondary and Higher Secondary Education Boards Act, 1965

(2)In particular and without prejudice to the generality of the foregoing power, such regulations may provide for all or any of the following matters, namely: ––
(a)the constitution, powers and duties of the Committees, appointed under section 23;
(b)the subjects and curricula for the final examinations;
(c)the general conditions governing admission of regular and private candidates for the final examination, and any particular conditions regarding attendance and character on the fulfilment of which a candidate shall have a right to be admitted to and to appear at any such examination;
(d)the marks required for passing in any subject and the final examination as a whole, and for exemption, credit and distinction in any subject;
(e)the fees for admission to the final examinations and other fees and charges payable in respect of other matters connected with those examinations;
(f)the arrangements for the conduct of final examinations by the Divisional Boards and publication of results;
(g)the appointment of examiners, their powers and duties in relation to the final examinations and their remuneration;
(h)the qualifications and disqualifications of examiners;
(i)the award of certificates;
(j)the appointment of officers and servants of the State Board in its own office and in the offices of the Divisional Boards and the conditions of their service;
(k)the constitution of provident fund for the benefit of the said officers and servants of the State Board;
(l)the control, administration, safe custody and management in all respect of the finances of the State Board;
(m)the date before which and the manner in which the 2 [State Board] shall prepare 2 [its] budget estimates;
(m-1) the compensatory allowance which may be drawn by members of the Boards and the Committees appointed by them;
(n)any other matter which is to be or may be prescribed under this Act. (3) No regulation made under this section shall have effect until the same has been sanctioned by the State Government.