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 6] [Entire Act]

State of Karnataka - Section

Section 4 in The Karnataka Educational Institutions (Prohibition Of Capitation Fee) Act, 1984

4. Regulation of admission to educational institutions etc.

- Subject to such rules, or general or special orders, as may be made by the Government in this behalf and any other law for the time being in force ,-
(1)
(a)the minimum qualification for admission to any course of study in an educational institution shall be such as may be specified by,-
(i)the university, in the case of any course of study in an educational institution maintained by or affiliated to such university : Provided that the Government may, in the interest of excellence of education, fix any higher minimum qualification for any course of study ;
(ii)the Government, in the case of other courses of study in any other educational institution ;
(b)the maximum number of students that could be admitted to a course of study in an educational institution shall be such as may be fixed by the Government from time to time ;
(2)In order to regulate the capitation fee charged or collected during the period specified under the proviso to section 3, the Government may, from time to time, by general or special order, specify in respect of each private educational institution or class or classes of such institutions,-
(a)the number of seats set apart as Government seats ;
(b)the number of seats that may be filled up by the management of such institution,-
(i)from among Karnataka students on the basis of merit, on payment of such cash deposits refundable after such number of years, with or without interest as may be specified therein, but without the payment of capitation fee ; or
(ii)at its discretion :
Provided that such number of seats as may be specified by the Government but not less than fifty per cent of the total number of seats referred to in clauses (a) and (b) shall be filled from among Karnataka students.Explanation. - For the purpose of this section, Karnataka students means persons who have studied in such educational institutions in the State of Karnataka run or recognised by the Government and for such number of years as the Government may specify ;
(3)An educational institution required to fill seats in accordance with item (i) of sub-clause
(b)of clause (2), shall form a committee to select candidates for such seats. A nominee each of the Government and the university to which such educational institution is affiliated shall be included as members in such committee.