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 4] [Entire Act]

State of Maharashtra - Section

Section 110 in Maharashtra Public Universities Act, 2016

110. Procedure for affiliation.

(1)On receipt of the permission from the State Government, the Academic Council of the university shall consider grant of first time affiliation to the new college or institution of higher learning or to the new courses of study, subjects, faculties, additional divisions, or satellite centers as the case may be:
(2)The Academic Council shall decide,-
(a)whether affiliation should be granted or rejected;
(b)whether affiliation should be granted in whole or part;
(c)subjects, courses of study, the number of students to be admitted;
(d)conditions, if any, which may be stipulated while granting or for granting the affiliation to be complied within reasonable time :
Provided that, in case of failure to comply with such conditions within such period, the affiliation granted shall be deemed to have been cancelled and no communication in this regard by the university to the management concerned shall be necessary.
(3)The Pro-Vice-Chancellor shall communicate the decision of Academic Council to the management with a copy to the Director of Higher Education, within one month from the date of communication of sanction by the State Government in respect of opening the new college or institution of higher learning or starting a new course of study, subjects, faculties or additional divisions, or satellite centers and if the application for affiliation is granted, along with an intimation regarding,-
(a)the courses of study, subjects, faculties or additional divisions for which affiliation is granted;
(b)the number of students to be admitted ;
(c)the conditions, if any, subject to the fulfillment of which the affiliation is granted and time stipulated for compliance of such conditions.
(4)Where the college or institution is eligible and due for accreditation or re-accreditation, as the case may be, and such college fails to comply with the requirements of accreditation or re-accreditation, then no affiliation shall be granted by the university to such college or institution:Provided that, nothing in this sub-section shall apply in respect of the affiliation for natural growth of the faculty, additional division, course of study, subject or satellite centre.
(5)No student shall be admitted by the college or institution unless the university has granted the affiliation to the college or institution of higher learning or to a new course of study, subject, faculty or additional division.