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 12] [Entire Act]

State of Maharashtra - Subsection

Section 12(13) in Maharashtra Public Universities Act, 2016

(13)The Vice-Chancellor shall have the power to,-
(a)accord recognition to institutions of higher learning, research specialized studies in accordance with the provisions of this Act;
(b)accord recognition to autonomous colleges, empowered autonomous colleges or cluster of institutions and empowered skills development colleges in accordance with the provisions of this Act;
(c)accord recognition to private skills education providers in accordance with the provisions of this Act;
(d)accord recognition as qualified teachers to the experts from the field of application oriented industries or companies and domain specific experts in various professional skills, working as training experts in private skills education providers and empowered skills development colleges.
(e)approve the recommended panel of referees for thesis or dissertations for awarding post-graduate, doctorate and higher degrees.