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 Meghalaya - Section

Section 11 in Meghalaya Private Universities (Regulation of Establishment and Maintenance of Standards) Act, 2019

11. Constitution of Regulatory Board.

- The State Government shall constitute a Regulatory Board consisting of Chairman and three members to be nominated by the State Government from eminent educationists of repute or eminent persons with the vast administrative experience to be specified under the rules. The terms of reference of the Board shall be as follows:-
(a)to periodically inspect all Private Universities which have been set up in Meghalaya including study centre etc.;
(b)to requisition any specific information from the institutions indicated at (a) above;
(c)to call for reports from Directorate of Higher and Technical Education or directly from the Registrar of the concerned University which may be of academic nature and otherwise;
(d)to ensure that quality education is imparted by these institutions as per the guidelines of the UGC or any Statutory Body/Regulatory Body under the control of Government;
(e)the Regulatory Board shall have a permanent office with adequate staff with Headquarters at Shillong;
(f)the members shall be entitled to such Honorarium, travelling allowances and daily allowances as shall be prescribed separately;
(g)the Regulatory Board shall submit Annual Reports in respect of the Private Universities including those Universities having off campus centre/study centre/regional centre etc. functioning in the State. Such reports shall make specific recommendations for action/s to be taken by the Government including imposition of penalty as provided for any violation of relevant provisions laid down by Government; and
(h)the Board shall bring any important development in respect of any Private University as it arises, to the notice of the Government.