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 17] [Entire Act]

State of Maharashtra - Subsection

Section 17(3) in Amity University Act, 2014

(3)The Controller of Examination shall be responsible for :
(a)Preparing and announcing in advance the calendar of examinations;
(b)Arrangement for printing of question papers;
(c)Arrangement for the timely publication of result of examinations and other tests;
(d)Taking disciplinary action where necessary against the candidates, paper-setters, examiners, moderators, or any other persons connected with examinations and found guilty of malpractices in relations to the examinations;
(e)Reviewing from time to time, the results of University examinations and forward reports thereon to the Academic Council;
(f)Controller shall exercise such other power and perform such other duties as may be prescribed or assigned to him.