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 Maharashtra - Section

Section 109 in Dr. Babasaheb Ambedkar Technological University Act, 2014

109. Saving as to certain examinations.

- Notwithstanding anything contained in this Act, Statutes, Ordinances, regulations or rules,-
(a)any student who immediately prior to appointed day was studying for degree in various courses excepting those in Management which are coming under the purview of All India Council of Technical Education, Council of Architecture and Council of Pharmacy in any of the universities specified in Schedule-I be conferred a related degree of the respective universities for which he qualifies on the result of such examination;
(b)if any of the University specified in the Schedule-I, has held any examination in any courses excepting those in Management which are coming under the purview of All India Council of Technical Education, Council of Architecture and Council of Pharmacy, the result of which has been published but the degrees relating thereto have not been conferred or issued or the result of any such examination has not been published by the said University, then such examination shall be deemed to have been held by such University under this Act, and it shall be competent to confer or issue such degrees and to declare results of such examinations.