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 Bihar - Section

Section 14 in Rules for the Government Tibbi College, Patna

14.

(1)The annual fees specified in the statement below shall be payable by the persons and at the times specified
  Description of fee By whom payable. Amount of fee. Rs. Time of payment.
(i) Admission fee By every candidate admitted under Rule 13. 5. On or before the 15th July unless any other date has beenfixed by the Selection Committee.
(ii) Tuition fee (a) By every student of the first year class. (a) 12 (a) Monthly on such date as may be fixed by the Principal.
    (b) By every student of the higher classes. (b) 24 (b)Ditto
(iii) Athletic club fee. By every student 1 At the beginning of the session each year on such date as maybe fixed by the Principal.
(iv) Students Association fee. By every student 1 Ditto.
(2)If any candidate selected under Rule 13 fails to pay the admission fee in accordance with sub-rule (1) of this Rule the Principal may remove his name from the list of candidates admitted under Rule 13.
(3)If any student fails to pay the tuition fee in accordance with sub-rule (1) of this Rule the Principal may impose on him a daily fine of one anna, and if the fee plus the daily fine, if any, imposed has not been paid in full by the end of the month in which it was due, may strike his name off the rolls:Provided that the Principal may, for reasons to be recorded order the reentry of the student's name on the rolls either on payment of an additional fee of Rs. 5 or, for special reasons to be recorded, without such additional fee, on subsequent payment of the fees due under this Rule.
(4)No fees shall be refunded after they have been credited into the College accounts.Discipline