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 Uttarakhand - Subsection

Section 3(2) in Himalayan Garhwal University Act, 2016

(2)An application containing the proposal to establish a University has been made to the State Government by Promoting Trust.The Proposal contained the following Particulars, namely:-
(a)The objects of the university along with the details of Promoting Trust;
(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, source of finance and estimated expenditure for each student;
(h)The scheme for mobilizing resource and the cost of capital thereto and the manner of 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 rebate in fee, free ship and scholarship for students who are permanent resident of the state 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 years of experience and expertise in the concerned discipline at the command of promoting Trust as well as the detail of financial resources;
(l)The system for selection of students to the course of study at the university;
(m)Status of fulfilment of such other conditions as may be required by the state Government to be fulfilled before the establishment of the University.