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 14] [Entire Act]

State of Bihar - Subsection

Section 14(3) in Bihar Agricultural University Act, 2010

(3)In particular, and without prejudice to the generality of the foregoing power, the Academic Council shall have power:-
(i)To advise the Board and Vice-Chancellor on all academic matters.
(ii)To make recommendation regarding teaching, research and extension education.
(iii)To make recommendations for the institution of Professorships, Associate Professorships, Assistant Professorships and other teaching posts including posts in research and extension education and in regard to the duties thereof.
(iv)To make recommendations for adjunct professorship.
(v)To make recommendations for the establishment/amalgamation/ abolition of Faculty, College, Department of teaching, research and extension education.
(vi)To make Regulations regarding the admission of students to the University, and determine the number of students to be admitted.
(vii)To make Regulations relating to the courses of study leading to degrees, diplomas and certificates.
(viii)To make Regulations relating to the conduct of examinations and to maintain and improve standards of education.
(ix)To make Recommendations to the Board regarding conferment of honorary degree.
(x)To make recommendations regarding the qualifications to be prescribed for teachers in the University.
(xi)To exercise such other powers and perform such other functions as may be conferred or imposed on it under the provisions of this Act, by the Board or Vice-Chancellor.