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 Haryana - Subsection

Section 2(e) in Haryana Council of Homoeopathic System of Medicine Staff Regulations, 1996

(e)"recognised University" means, -
(i)any University incorporated by law in India; or
(ii)in the case of a degree, diploma or certificate obtained as a result of an examination held before the 15th August, 1947, the Panjab, Sind or Dacca University; or
(iii)any other University which is declared by the Government to be a recognised University for the purpose of these regulations;