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 Andhra Pradesh - Subsection

Section 12(1) in Andhra Pradesh Educational Institutions (Establishment, Recognition, Administration and Control of Institutions of Higher Education) Rules, 1987

(1)
(a)The competent authority for according permission to open additional sections/media/groups shall be the Government.
(b)The competent authority for granting of permission for opening of new courses other than those permitted at the time of according permission to establish the institution, shall be the Commissionerate of Higher Education.