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 Bihar - Section

Section 15 in Bihar Agricultural University Act, 2010

15. Faculties and Board of Studies.

(1)A University shall have such faculties as may be prescribed.
(2)Each Faculty shall comprise of such department of study as may be prescribed by the Statutes.
(3)Each faculty shall consist of such members and shall have such powers and perform such duties as may be prescribed by the Statutes.
(4)Each faculty shall have Board of Studies consisting of the following members:
(i)Dean of Faculty/Dean - Chairperson
(ii)Deans of the Constituent Colleges of the faculty
(iii)All Chairman/Head of the Departments of the concerned faculty
(iv)One elder faculty member from each Department nominated by the Dean of Faculty
(v)A senior Head of the Department - Member Secretary
(5)The functions of each faculty shall be as follows:
(i)To review teaching programme and suggest improvement thereof.
(ii)To consider the recommendations of the Committee of Courses and Curricula or similar body of department/faculty and submit to the Academic Council for approval.
(iii)To perform such other functions as may be assigned to it by the Academic Council or Vice-Chancellor.
(6)Each post-graduate department of a University shall have a Chairman and each college department shall have a Head whose appointment, powers and duties shall be prescribed by the Statutes