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 Tamilnadu - Section

Section 57 in Dr. M.G.R. Medical University (Affiliation of Pharmacy Colleges) Statutes

57.

A Provisional affiliation/full affiliation granted by the University inrespect of each year of the B. Pharmacy Degree Course of study and in respect of each year of the M. Pharmacy Degree Course of study is subject to the following conditions namely:
(a)an affiliated college of B. Pharmacy and M. Pharmacy as the case may be shall strictly conduct the course of study in accordance with the course contents framed by; the University and any modifications thereon suggested by the Boards of Studies concerned and the Standing Academic Board of the University from time to time.
(b)It shall be competent for the University to inspect the College by sending an Inspector of the University, if the University so deems fit, after giving two weeks notice to the management of the college concerned.
(c)the Governing Council shall have the power after due enquiry to withdraw full affiliation granted to a college, provided that before coming to such a decision, the Governing Council shall inform the governing body of the college concerned of its findings after enquiry and shall allow it an opportunity of making such representations as it may deem fit and shall record its opinion on the representation so made.