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 Uttar Pradesh - Section

Section 14 in U.P. Technical University Act, 2000

14. The Controller of Examination.

(1)The Controller of Examination shall be a whole-time officer of the University.
(2)The Controller of Examination shall be appointed by the State Government by notification and his remuneration and allowances shall be paid by the University.
(3)The Controller of Examination shall be responsible for the due custody' of the records pertaining to his work. He shall be ex-officio Secretary of the Examinations Committee of the University and shall be bound to place before such Committee all such information as may be necessary' for transaction of in business. He shall also perform such other duties as may be prescribed by' the Regulations or required, from time to time, by the Executive Council or the Vice-Chancellor but he, shall not, by' virtue of this sub-section, be entitled to vote. He may' require, from any college, the production of such return or the furnishing of such information as may be necessary' for the discharge of his duties.
(4)Subject to the superintendence of the Vice-Chancellor, the Controller of Examinations shall have administrative control over the employees working under him and have, in this regard, all the powers of the Registrar.
(5)Subject to the superintendence of the Examination Committee, the Controller of Examinations shall conduct the Examinations and make all other arrangements therefor and be responsible for the due execution of all processes connected therewith.
(6)The Controller of Examinations shall not be offered nor shall he accept any remuneration for any work in the University, except in accordance with the order of the State Government.
(7)While the Controller of Examinations is for any reason unable to act or the office of Controller of Examinations is vacant, all the duties of the office shall be performed by such person as may be appointed by the Vice-Chancellor, until the Controller of Examination resumes his duties or, as the case may be, the vacancy is filled.