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] [Entire Act]

State of Jammu-Kashmir - Section

Section 30 in Kashmir and Jammu Universities Act, 1969

30. Boards of Studies.

(1)In a University there shall be a Board of Studies for a subject or subjects comprised in a Faculty in accordance with the provisions of the Regulations.
(2)Each Board of Studies except in the case of Boards assigned to the Faculties of Medicine, Engineering, Agriculture, Law, Ayurvedic Medicine and Unani Medicine shall consist of the following members, namely :-
(a)the professors of the University Department in the subject assigned to the Board, if there are any ;
(b)the Readers of the University Department in the subject assigned to the Board, if there are any ;
(c)the Head of the Department in the subject concerned from each constituent college, not lower in rank than that of a professor ;
(d)the Head of the Department in the subject concerned from each affiliated college, not lower in rank than that of a professor ;
(e)one person who is not a teacher in any affiliated or constituent college of the University or a Department of the University, nominated by the Faculty [x x x] [Words omitted by Act X of 1973, s. 5.] :
Provided that where in a particular subject there is no teacher of the status of a Professor, the teacher incharge of the department in the subject concerned from an affiliated or constituent college shall be the member of the Board :Provided further that where it is found that the Board of studies in any subject is not adequately represented, the Vice-Chancellor of the University concerned may authorise co-optation of teacher in the subject from colleges or the University Department to the extent of three members.
(3)The Professor of the University Department senior to all other Professors in the Department shall be the convenor and in case there is no Professor of the University Department in a subject, the Board of Studies shall elect one of its members as the convenor of the Board.
(4)The terms and conditions of the office of the members of a Board of Studies shall be such as may be prescribed by the Statutes in this behalf.
(5)Where a Board of Studies comprises more than one subject, the Vice-Chancellor may constitute the Board on similar lines so as to ensure that each subject comprised in the Board is adequately represented on it :Provided that the total number of members of the Board so constituted does not exceed ten.
(6)The Board of Studies for each subject assigned to the Faculties of Medicine, Engineering, Agriculture, Law, Ayurvedic Medicine and Unani Medicine shall be constituted by the Dean of the Faculty concerned in consultation with the Vice-Chancellor. Each Board for a subject or subjects shall consist of not more than seven members and the teacher senior to all other teachers shall act as the convenor of the Board.
(7)[ Notwithstanding anything contained in this section or any Statute or Regulation made thereunder, each University may have a Board of Postgraduate Studies for each subject in which Post-graduate instruction is imparted, and a Board of Under-graduate Studies for the subject or subjects in which Under-graduate instruction is imparted. The composition of these Boards shall be such as may be determined by the Chancellor in consultation with the ViceChancellor of the University concerned.] [Sub-section (7) added by Act III of 1979.]