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(d) in Kaloji Narayana Rao University of Health Sciences Act, 1986

(d)"approved institution" means a hospital health centre or such other institution recognised by the University as an institution in which a person may undergo training, if any, required by a course of study before the award of any medical qualification by the University;