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 1] [Entire Act]

State of Karnataka - Section

Section 15 in Karnataka Secondary Education Examination Board Act, 1966

15. Powers and duties of the Board.

- Subject to the provisions of this Act, the powers and duties of the Board shall be as follows, namely:-
(a)to hold,-
(i)the [Karnataka Secondary School Leaving Certificate Examination] [Adopted by Karnataka Adoptation of laws Order 1973 w.e.f. 1.11.1973.];
(ii)the Teachers Certificate Examination (Higher);
(iii)the Teachers Certificate Examination (Lower);
(iv)any other examination which the State Government may from time to time by notification specify;
(b)to make regulations for all or any of the matters specified in section 26;
(c)to make regulations for imposing penalties for acts of misconduct committed by students seeking admission to and appearing for examinations;
(d)to appoint Examiners and Supervisors and to fix their remuneration and to arrange for the conduct of, and for publishing the results of, examinations;
(e)to fix, demand and receive such fees and other charges as may be prescribed by regulations;
(f)to award certificates to students passing examinations;
(g)to receive bequests, donations, endowments, trusts and transfers of any property or interest therein or right thereto;
(h)to hold any property, interest or right referred to in clause (g) and to manage or deal with the same;
(i)to borrow moneys with or without security for such purposes as may be approved by the State Government from the Central Government, the State Government or incorporated bodies approved by the State Government, subject to the provisions of this Act;
(j)to award stipends, scholarships, medals, prizes and other rewards;
(k)to exercise such other powers and perform such other duties as may be conferred or imposed on it by or under this Act or as may be prescribed;
(l)to do all such acts and things as may be necessary to carry out the purposes of this Act.