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 34] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 34(2) in The Jammu and Kashmir State Board of Technical Education Act, 2002

(2)Without prejudice to the generality of the foregoing powers, such regulations may provide for-
(a)the admission of students to recognised polytechnics;
(b)the courses of study and training to be provided by recognised polytechnics;
(c)the award of diplomas, certificate and other academic distinctions and the requirements which students should fulfil for obtaining the same;
(d)the fees to be charged for admission to the examinations leading to diplomas and certificates of the Board;
(e)the conditions for the award of fellowships, scholarships, studentship and academic distinctions;
(f)the conduct of examination, including the terms of office, manner of appointment and duties of the examining bodies, examiners and moderator;
(g)the conditions and criteria for grant of assistants, if any, to the affiliated/recognised institution to promote technical education;
(h)the remuneration to be paid to paper setters, examiners, moderators, supervisors, invigilators and tabulators etc., who assist in the conduct of the examination;
(i)the manner of recognition of the courses of study and the type of training and examinations to be conducted by recognised polytechnic for the purposes of eligibility for the diplomas, certificates and other academic distinctions;
(j)the collaboration with universities with a view to effecting coordination and avoiding conflicts; and
(k)any other matter which may be connected with or incidental any of the matters aforesaid.