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 2] [Entire Act]

State of Telangana - Subsection

Section 2(13) in Telangana Intermediate Education Act, 1971

(13)"recognised" with its grammatical variations used with reference to a college or other educational institution, not being a Junior College or other affiliated college, means recognized by the Board for the purpose of admitting it to the privileges to be granted by the Board, in accordance with regulations;