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 5] [Entire Act]

State of Maharashtra - Section

Section 4 in Maharashtra Educational Institutions (Prohibition of Capitation Fee) Act, 1987

4. Regulation of fees.

(1)It shall be competent for the State Government to regulate the tuition fee or any other fee that may be received or collected by any educational institution for admission to, and prosecution of study in any class or standard or course of study of such institution in respect of any or all classes of students.
(2)The fees to be regulated under sub-section (1) shall —a. in the case of the aided institutions, be such as may be prescribed by a university under the relevant University Law for the time being in force in the State or as the case may be, by the State Government; andb. in the case of the un-aided institutions, having regard to the usual expenditure excluding any expenditure on lands and buildings or on any such other item as the State Government may notify, be such as the State Government may approve:Provided that, different fees may be approved under clause (b) in relation to different institutions or different classes or different standards or different courses of studies or different areas.
(3)The fees, to be prescribed or approved under sub-section (2) shall include the following items, namely: —a. Tuition fee, whether on term basis or monthly or yearly basis;b. Term fee per academic term;c. Library fee and deposit as security per year or for the entire course;d. Laboratory fee and deposit as security per year or for the entire course;e. Gymkhana fee on yearly basis;f. Caution money for the entire course;g. Examination fee, if any, per year or for the entire course;h. Hostel fee, messing charges, if these facilities are provided, whether on term basis or on monthly or yearly basis;
(i)Any such other fee or deposit as security or amount for any other item, as the State Government may approve.
(4)The fees regulated under the section shall ordinarily remain in force for a period of three years and the State Government shall appoint a Committee of persons who, in the opinion of the State Government, are experts in educational field, for taking the review of the fee structure and may, after considering the report of the Committee, revise the fees if it considers it expedient to do so.
(5)Every educational institution or as the case may be, management shall issue an official receipt for the fees or deposits or any other amounts collected for any purpose, which shall be specified in such receipt.