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] [Entire Act]

State of Maharashtra - Section

Section 15 in Maharashtra Unaided Private Professional Educational Institutions (Regulation of Admission to the Full Time Professional Undergraduate Technical Courses) Rules, 2017

15. Refund of fees after cancellation of admission by Institutions.

(a)The Candidate shall apply online for cancellation and submit duly signed copy of system generated application for cancellation of admission to the institution.
(b)After receiving duly signed admission cancellation request letter from the Candidate as per schedule published by the Competent Authority, the institution shall cancel the admission immediately and generate online acknowledgement of cancellation of admission through institution login and issue a signed copy to the Candidate.
(c)The refund of fees on or before cut-off date of the admissions declared by the Competent Authority, shall be made within two days i.e. total fee minus the processing charges of Rs.1,000 or refund rule shall be as per the guidelines of the appropriate authorities or the State Government, as the case may be.
(d)If the admission is cancelled after the cut-off date of the admission declared by the Competent Authority, there shall be no refund except the Security Deposit and Caution Money Deposit.
(e)No institution, who has in its possession or custody, of any document in the form of certificates of degree, diploma or any other award or other document deposited with it by a person for the purpose of seeking admission in such institution, shall refuse to return such degree, certificate award or other document with a view to induce or compel such person to pay any fee or fees in respect of any course or program of study which such person does not intend to pursue or avail any facility in such institution.