Section 5(1)(xix) in Sri Sai University (Establishment and Regulation) Act, 2010
(xix)to receive donations and grants, except from parents and students, and to acquire, hold, manage and dispose of any property, movable or immovable, including trust or endowed property within or outside Himachal Pradesh for the purposes and objects of the University, and to invest funds in such manner as the University thinks fit;