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 3] [Entire Act]

State of Meghalaya - Subsection

Section 3(2) in Martin Luther Christian University Act, 2005

(2)An application containing the proposal to establish the University shall be made to the State Government by the Sponsor.The proposal may contain the following particulars, namely :
(a)The objects of the University along with the details of the Sponsor;
(b)The extent and status of the University and the availability of land;
(c)The nature and type of programs of study and research to be undertaken in the University during a period of the next five years;
(d)The nature of faculties, courses of study and research proposed to be started
(e)The campus development such as buildings, equipment and structural amenities;
(f)The phased outlays of capital expenditure for a period of the next five years;
(g)The item-wise recurring expenditure, sources of finance and estimated expenditure for each student;
(h)The scheme for marbling resources and the cost of capital thereto and the manner of the repayments to each source;
(i)The scheme of generation of funds internally through the recovery of fee from students revenues anticipated from consultancy and other activities relating to the objects of the University and other anticipated incomes;
(j)The details of expenditure on unit cost, the extent of concessions or rebates in fee, freeship and scholarship for students belonging to economically weaker sections and the fee structure indicating varying rate of fee, if any, that would be levied on non-resident Indians and students of other nationalities;
(k)The history and credentials of the sponsor including years of years of experience and expertise in the concerned discipline at the command of the Sponsor as well as the financial resources;
(l)The system for selection of students to the courses of study at the University; and
(m)Nature and types of its partnership and affiliations.
(n)Status of fulfillments of such other conditions as may be required by he State Government to be fulfilled before the establishment of the University.