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 Gujarat - Section

Section 53 in The Shree Somnath Sanskrit University Act, 2005

53. Inspection of colleges and institutions and report.

(1)Every affiliated college, recognised institution and approved institution shall furnish such reports, returns and other information as the Executive Council may require to enable it to judge the efficiency of the college or institution.
(2)The Executive Council shall cause every such college or institution to be inspected from time to time by the Inspection Committee.
(3)The Executive Council may call upon any college or institution so inspected to take within a specified period such action as may appear to it to be necessary in respect of any of the matter with respect to affiliation, recognition or approval referred to in Section 50, 51 or, as the case may be Section 52.