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 9] [Entire Act]

State of Maharashtra - Section

Section 19 in Maharashtra Secondary and Higher Secondary Education Boards Act, 1965

19. Powers and duties of a Divisional Board.

Subject to the provisions of this Act, the powers and duties of a Divisional Board shall be as follows, namely: ––
(a)to advice the State Board on matters of Divisional importance, either referred to it or on its own initiative, for the purposes of implementation of recommendations by the State Board regarding standard requirements in secondary schools and junior colleges;
***
(d)to demand and receive such fees as may be prescribed for candidates admitted to the final examination;
***
(f)to conduct in the area of its jurisdiction the final examination on behalf of the State Board; (g) to appoint paper setters, translators, examiners, moderators, supervisors and other necessary personnel for conducting the final examination in the area of its jurisdiction, for evaluation of candidates’ performance and for compiling and release of results in accordance with such instructions as the State Board may from time to time issue.
(h)to admit candidates for the final examination according to the regulations made by the State Board in this behalf;
(i)to open centres within its jurisdiction for the final examination conducted by it;
(j)to declare the results of the candidates appearing at the final examination conducted by it on such date or dates as may be fixed by the Examinations Committee of the State Board;
(k)to forward a list of candidates according to merit to the State Board for the purpose of award of scholarships, stipends, medals, prizes and other rewards;
(l)to deal with cases of use of unfair means according to the procedure laid down by the State Board;
(m)to generally evaluate the performance of students in all examinations in secondary schools and junior colleges including the final examination and make necessary recommendations to the State Board in that behalf;
(n)to grant recognition to secondary schools and junior colleges or withdraw the same in the prescribed manner;
(o)to call for any information from any secondary school and junior colleges recognised by it to ensure maintenance of academic standard and to call for special reports and information either on being referred to by the State Board or on its own initiative, from the Regional Deputy Director of Education concerned on secondary schools and junior colleges recognised by it not maintaining the required academic standard, to withdraw recognition granted by it, and to recommend to the Directorate of Education or the Directorate of Technical Education, as the case may be, withdrawal of recognition granted under the Secondary Schools Code or any other administrative orders of the Education Department of the State Government also, in cases of poor academic results and grave academic irregularities;
(p)to forward with its remarks the recommendations of its Committees to the State Board for necessary action;
(q)to require institutions recognised by it and the Education Department to extend their co-operation in the conduct of the final examination and to withdraw the privileges of the Board from any institutions which fails to place at its disposal the facilities required to conduct final examinations, after giving it a reasonable opportunity of showing cause why such order should not be made;
(q1)to conduct such correspondence and other non-formal courses leading to final examinations as the State Board may specify under clause (r-1) of section 18;
(r)to exercise such other powers as may be delegated to it by the State Board.