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 30] [Entire Act]

State of Gujarat - Subsection

Section 30(4) in The Gujarat Ayurved University Act, 1965

(4)If the Syndicate decides to take to application into consideration, it may direct a local inquiry to be made by a competent person or persons authorised by it in this behalf. After considering the report made as a result of such local inquiry and making such further inquiry as may appear to it to be necessary, [the Syndicate shall, after obtaining the opinion of the Board of Post-Graduate Teaching and Research, grant or refuse] [Substituted for 'the syndicate shall, grant or refuse' by Gujarat No. 30 of 2003, dated 19th September 2003.] the application or any part thereof. Where the application of any part thereof is granted, the Syndicate shall specify the subjects and courses of instruction in respect of which the institution is approved and make a report to that effect to the Senate at its next succeeding meetings. Where the application or any part thereof is refused, the grounds of such refusal shall be stated.