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 57] [Entire Act]

State of Rajasthan - Section

Section 43 in Rajasthan Non-Government Educational Institutions Act, 1989

43. Power to make rules

.— (1) The State Government may make rules for the purpose of carrying into effect the provisions of this Act.
(2)In particular and without prejudice to the generality of the forgoing powers, such rules may provide for —
(a)the terms and conditions for the grant of recognition to non-Government educational institutions;
(b)the maintenance of recognised institutions;
(c)the giving of grants-in-aid to recognised institutions;
(d)the levy, regulation and collection of fees in recognised institutions;
(e)regulating rates of fees in recognised institutions;
(f)regulating admissions to recognised institutions which are receiving aid out of State funds by making special provision for the advancement of socially and educationally backward classes of citizens and the Scheduled Castes and Scheduled Tribes;
(g)the manner in which accounts, registers or records shall be maintained in aided institutions and the authority responsible for such maintenance;
(h)the submission of returns, statements, reports and accounts by Secretaries of the managing committees of recognised institutions;
(i)the inspection of recognised institutions and the officer by whom inspection shall be done;
(j)the mode of keeping and auditing of accounts of recognised institutions;
(k)the standards of education and courses of study; and
(l)all matters expressly required or allowed by this Act to prescribed.
(3)All rules made under this Act shall be laid, as soon as may be after they are so made, before the House of the State Legislature, while it is in session, for a period of not less than fourteen days which may be comprises in one session or in two successive session and if before the expiry of the session which they are so laid or of the session immediately following, the House of the State Legislature makes any modification in any of such rules or resolves that any such rule should not be made, such rule shall thereafter have effect only in such modified form or be of no effect, as the case may be, so, however, that any such modification or annulment shall be without prejudice to the validity of anything previously done thereunder.NotificationsNotification No. F. 7(73) Edu./Gr. 6/74, dated 15.10.1992— In exercise of the powers conferred by sub-section (3) of Section 1 of the Rajasthan Non-Government Educational Institutions Act, 1989 (Act No. 19 of 1992), the State Government hereby appoints 1st January, 1993 as the appointed date for the commencement of the said Act.[Published in Rajasthan Gazette Part-I(B), dated 15.10.1992]