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 Maharashtra - Section

Section 9 in The Maharashtra Educational Institutions (Regulation of Fee) Act, 2011

9. Factors for determination of fee.

(1)The following factors shall be considered while deciding the fee leviable by a school, namely :-
(a)the location of the school;
[(a-1) If the school building is taken on rent or lease, the rent as per the registered agreement or lease, such rent or reasonable rent: [Inserted by Maharashtra Act No. 28 of 2019, dated 26.8.2019.]Provided that, if such rent found unreasonable, then the rent as per Ready Reckoner or Market Rate shall be considered;]
(b)[the expenses in that year for the Infrastructure] [Substituted 'the infrastructure' by Maharashtra Act No. 28 of 2019, dated 26.8.2019.] made available to the students for the qualitative education, the facilities provided and as mentioned in the prospectus or web-site of the school ;
(c)the educational standard of the school as the State Government or the competent authority may prescribe ;
(d)the expenditure on administration and maintenance;
(e)the excess fund generated from non-resident Indians, as a part of charity by the management and contribution by the Government for providing free-ship in fee or for other items under various Government schemes given to the school for the Scheduled Castes, the Scheduled Tribes and Vimukta Jatis and Nomadic Tribes students ;
(f)qualified teaching and non-teaching staff as per the norms and their salary components;
(g)reasonable amount for yearly salary increments;
(h)expenditure incurred on the students over total income of the school and the reasonable surplus for qualitative development of the students ;
(i)any other factor as may be prescribed.
(2)The Divisional Fee Regulatory Committee shall indicate the different heads under which the fee shall be levied.
(3)Every private school preferring an appeal before the Divisional Fee Regulatory Committee shall place the copy of decision in appeal on its notice board, and if such school has web-site, on its web-site.