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 Gujarat - Section

Section 47 in Gujarat Organic Agricultural University Act, 2017

47. Recognition of Institution.

(1)The Board shall have power, after consultation with the Academic Council, to recognise any institution of research in organic agriculture or extension education, other than a college.
(2)An institution, which desires to obtain such recognition, shall apply to the Registrar giving full information in the letter of application in respect of the following matters, namely:-
(a)constitution and personnel of the managing body;
(b)subjects and courses for which recognition is required;
(c)accommodation, equipment, library facilities and the number of students for whom provision has been or is proposed to be made;
(d)the strength of the staff, their qualifications and salaries and the research work done by them;
(e)fees levied or proposed to be levied and the financial provision made for capital expenditure on buildings and equipment and for the continued maintenance and efficient working of the institution.
(3)Before taking the application into consideration, the Board may call for any further information which it may deem necessary.
(4)If the Board decides to take the application into consideration, it may direct an inquiry to be made by a competent person authorized by it in this behalf. After considering the report made as a result of such inquiry and making such further inquiry as may appear to it to be necessary, the Board shall, after obtaining the opinion of the Academic Council, grant or refuse the application or any part thereof.
(5)Where the application or any part thereof is granted, the Board shall specify the subjects and courses of instruction in respect of which the institution is recognized and make a report to that effect to the Academic Council at their next succeeding meeting. Where the application or any part thereof is refused, the grounds of such refusal shall he stated.