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 7] [Entire Act]

State of Bihar - Subsection

Section 7(11) in Bihar Intermediate Education Council (Establishment of Colleges and Conduct of Examination) Rules, 1994

(11)
(a)On receipt of an application for recognition the Recognition Committee of the Council on being satisfied that the college proposed to be established has fulfilled all the conditions required and is likely to be run efficiently, shall cause a local enquiry to be made as regards the matter specified in Rule by such persons as may be authorised for this purpose.
(b)On the completion of such enquiry or any further enquiries which may be considered necessary, the Recognition Committee shall recommend to the Council as to whether the application should be granted or it shall be rejected. All connected papers shall be placed before the Council.