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

25. Powers and functions of the Committees

— (a)Recognition Committee-The Recognition Committee shall scrutinize applications received from Schools desiring to be recognised for purposes of an examination or examinations conducted by the Board, call for any information necessary for purposes of recognition, appoint panels of Inspectors inclusive of the officers of the Board, to conduct the inspection of various schools and perform such other duties as may be prescribed or delegated to it by the Board. It may appoint sub-committees for the purpose, whenever necessary.
(b)Finance Committee:—
(i)the Finance Committee shall act as an advisory body in all matters concerning the finance, of the Board;
(ii)the Finance Committee shall prepare the Annual Budget of Income and Expenditure and submit it to the Board for its approval;
(iii)no new item of expenditure shall be incurred by the Board or its administrative or executive head without the prior concurrence of the Finance Committee;
(iv)the Finance Committee shall perform such other functions as may be prescribed or delegated to it by the Board.
(c)A Committee for Examinations.-
The Committee for examinations shall, subject to the control of the Board.-
(i)make arrangement for the conduct of the examinations in conformity with the regulations;
(ii)constitute a sub-committee for appointment of paper setters and examiners after considering the recommendations of the Committee of Courses;
(iii)propose the opening and closing of examination centres;
(iv)appoint tabulators and collectors for the examinations conducted by the Board;
(v)consider and decide the cases relating to misconduct and use of unfair means in the examination conducted by the Board;
(vi)authorise Secretary or any other Officers to scrutinize applications from private candidates for permission to appear in the examinations of the Board;
(vii)appoint Superintendents, Deputy Superintendents, Assistant Superintendents and Invigilators for the conduct of the various examinations of the Board;
(viii)appoint vigilance squads and inspectors for the various examinations of the Board;
(ix)consider all other matters arising out of the conduct of examinations and make recommendations, where necessary, to the Board;
(x)authorise declaration and publication of result of the examinations conducted by the Board;
(xi)quash the result of a candidate after it has been declared if he is disqualified for having used unfair means in the examination;
(xii)amend or quash the result of a candidate after it has been assessed and published, when found to have been effected by error, malpractice, fraud, misrepresentation or any other misconduct; and
(xiii)constitute such other sub-committee and delegate such powers to it as it may consider necessary.
(d)Development and Research Committee.-
The Committee shall deal with all matters relating to development and research of new techniques and procedures especially those relating to examination reforms. It shall also organise orientation courses or training programmes for paper setters, moderators and examiners.
(e)An Academic Committee:- The Academic Committee shall
(i)consider all academic questions relating to examinations conducted by the Board, including the conditions to be fulfilled and the tests to be passed by the candidates and report thereon to the Board;
(ii)recommend to the Board syllabi and courses of study for the examinations held by the Board except such text books as may be got edited by the Board itself, after considering the recommendations of the committee of courses;
(iii)constitute sub-committees for preparation of syllabi in various courses;
(iv)advise the Board on general matters relating to technical and vocational education;
(v)make arrangements for editing, printing and publication of such books as may be decided by the Board;
(vi)make suggestions and recommendations to the Board for the dissemination and promotion of women's education in the State;
(vii)constitute such other sub-committee and delegate such powers to it as it may consider necessary.