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 Jammu-Kashmir - Section

Section 15 in Jammu and Kashmir State Board of School Education Act, 1975

15. Powers and functions of the Secretary

— (1) The Secretary Shall, subject to the control of the Board, be the Chief Executive Officer of the Board.
(2)The Secretary shall, subject to the regulations prescribed in this behalf, control the ministerial, technical and inferior staff of the Board and shall maintain discipline in all the Units of the Board and take action whenever needed for the purpose.
(3)The Secretary shall be responsible for the preparation and presentation of the annual estimates and statements of accounts.
(4)The Secretary shall be the custodian of the records, the common seal and such other property of the Board as the Board or Chairman may commit to his charge.
(5)The Secretary or any other officer/officers authorised by him shall under the authority of the Chairman, conduct the official correspondence of the Board.
(6)Subject to the control of the Examination Committee, the Secretary shall be responsible for making arrangements for holding the examinations of the Board and shall in order to ensure the smooth and efficient conduct of the examinations take such action as he deems necessary for the purpose.
(7)Subject to the control of Examination Committee, the Secretary shall be responsible for making arrangements connected with setting and printing of question papers for all examinations held by the Board including their safe custody and all other matters connected therewith.
(8)The Secretary shall, on behalf of the Board, issue diplomas and certificates in the prescribed form to the Successful candidates who have passed the examination of the Board.
(9)All meetings of the Board shall be convened through the Secretary in the manner provided in the regulations.
(10)The Secretary shall be responsible for seeing that all moneys of the Board are expended for the purpose for which they are granted or allotted.
(11)Unless otherwise ordered by the Board, the Secretary shall also act as the Secretary of the committees constituted Under this Act or regulations made thereunder and shall be responsible for keeping the minutes of their meetings:Provided that he may authorise any officer of the Board to keep the minutes of the various committees.
(12)Unless otherwise ordered by the Chairman the Secretary shall participate in all the meetings of the Board but shall have no right to vote.
(13)The Secretary may, with the previous approval of the Chairman delegate any of his powers, prescribed under the provisions of this Act or regulations made thereunder, to any officer of the Board.
(14)The Secretary shall exercise such other powers as may be prescribed by rules or regulations or as may be delegated to him by the Chairman.