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] [Section 20] [Entire Act]

State of Karnataka - Subsection

Section 20(5) in Universities of Agricultural Sciences Act, 2009

(5)The Studies Post Graduate program shall have the following functions, namely:-
(i)To review the post graduate and diploma teaching programmes and suggest improvements thereof;
(ii)To consider the recommendations of the committee of courses, curricular or similar body, as constituted by the Board of Studies and to place the same before the Academic Council for consideration and approval;
(iii)To discharge such other functions as may be assigned to it by the Academic Council or Vice-Chancellor;