Section 108(1) in Maharashtra Public Universities Act, 2016
(1)The management applying for affiliation or recognition, and the management whose college or institution has been granted affiliation or recognition, shall give the following undertaking and shall comply with the following conditions,-(a)that the provisions of the Act and Statutes, Ordinances, and Regulations made thereunder and the standing orders and directions of the university and State Government shall be complied with;(b)that there shall be a separate College Development Committee provided for an affiliated college as provided by section 97of the Act ;(c)that the number of students admitted for courses of study shall not exceed the limits prescribed by the university and the State Government, from time to time;(d)that there shall be suitable and adequate physical facilities such as buildings, laboratories, libraries, books, equipment required for teaching and research, hostels, gymnasium, etc. as may be prescribed;(e)that the financial resources of the college or institution shall be such as to make due provision for its continued maintenance and working;(f)that the strength and qualifications of teachers and non-teaching employees of the affiliated colleges and recognized institutions and the emoluments and the terms and conditions of service of the staff of affiliated colleges and recognized institutions shall be such as may be specified by the university and the State Government and which shall be sufficient to make due provision for courses of study, teaching or training or research, efficiently;(g)that the services of all teachers and non-teaching employees and the facilities of the college to be affiliated shall be made available for conducting examinations and evaluation and for promoting other activities of the university;(h)that the directions and orders issued by the Chancellor, Vice-Chancellor and other officers of the university in exercise of the powers conferred on them under the provisions of this Act, Statutes, Ordinances and Regulations shall be mandatorily complied with;(i)that there shall be no change or transfer of the management or shifting of location of college or institution, without prior permission of the university;(j)that the college or institution shall not be closed without prior permission of the university;(k)That in the event of disaffiliation or de-recognition or closure of the college or institution under section 121, the management shall abide by and execute the decision of Academic Council regarding the damages or compensation to be recovered from management.