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 Maharashtra - Section

Section 31 in The Maharashtra University of Health Sciences Act, 1998

31. Powers and duties of Board of Examinations.

(1)The Board of Examinations shall ensure proper organisation of examinations and tests of the University, including moderation, tabulation and the declaration of results.
(2)The Board shall meet, not less than once in each academic term.
(3)In particular and without prejudice to the generality of duties as mentioned in sub-section (1) the Board shall exercise the following powers and perform following duties, namely:-
(a)to appoint paper-setters, examiners and moderators from amongst the persons included in the panels prepared by the respective Boards of Studies and where necessary, having regard to the recommendations made by the committee under clause (b) of sub-section (6) remove them or debar them;
(b)to undertake, exercise and experiment in examination reforms;
(c)to exercise such other powers in relation to examinations as may be assigned to it by or under this Act.
(4)In case of any emergency requiring immediate action to be taken, the Chairperson or the Board of any other officer or person authorised by the Chairperson in that behalf, shall take such action as considered fit and necessary, and at the next meeting of the Board, the action taken shall be reported by such person.
(5)
(a)In order to appoint paper-setters, examiners and moderators, the Board of Examinations shall constitute committees for every subject consisting of,-
(i)the Pro-Vice-Chancellor, Chairperson;
(ii)the Dean of the concerned faculty;
(iii)the Chairperson of the concerned Board of Studies;
(iv)two members of the Board of Studies nominated by it from amongst its members:
Provided that, where a referee is to be appointed for evaluation of thesis and dissertation and for conduct of viva voce examinations wherever prescribed for awarding post-graduate, doctorate and higher degrees, two persons nominated by the Academic Council shall also be members on the concerned committee;
(b)The Controller of Examinations shall be the ex-officio Secretary of such committees;
(c)The committees shall prepare lists of persons for various examinations and tests, from amongst persons, included in the panels to be prepared by the Board of Studies and shall submit them to the Examination Board, which shall then appoint paper-setters, examiners and moderators, and where necessary referees;
(d)No member of the Board of Examinations or the committees shall be appointed as paper-setter, examiner, moderator or referee;
(e)The committee shall obtain three sets of question papers in sealed covers in the respective subject. The Chairperson of the committee shall draw at random one such sealed covers containing question papers. This sealed cover with seal intact shall then be sent to the press.
(f)Assessment of answer books for all degree examinations shall be done centrally through central assessment system. All the answer books of an examination shall be collected at a convenient central place. The answer books then will be given code numbers and will be masked. All the examiners will attend the central assessment centres and they will assess the answer books at the centre only. The answer books will then be demasked and the result sheets will be prepared by the moderators:
Provided that, the University may, adopt the same system for post-graduate courses as well whenever it considers it expedient and practicable.
(6)
(a)In order to investigate and take disciplinary action for malpractices and lapses on the part of candidates, paper-setters, examiners, moderators, referees, teachers or any other persons connected with the conduct of examinations, the Board of Examinations shall constitute a committee of not more than five persons of whom one shall be Chairperson;
(b)Such a committee shall submit its report and recommendations to the Board of Examinations which shall take disciplinary action in the matter as it deems fit.
(7)The Board shall prepare the financial estimates for incorporation in the budget of the University and shall submit the same to the Finance and Accounts Officer.
(8)The Board shall arrange for strict vigilance during the conduct of the examinations so as to avoid use of unfair means by the students, teachers, invigilators, supervisors, etc.