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 Meghalaya - Section

Section 3 in Meghalaya Private Universities (Regulation of Establishment and Maintenance of Standards) Act, 2019

3. Application for Establishment of Private Universities.

(1)An application in the prescribed format along with the letter of intent for establishment of a private university shall be submitted to the Government in the Education Department well in time before the date on which the sponsoring body proposes to establish such private university.
(2)The application shall be duly acknowledged by the Director of Higher and Technical Education, Meghalaya.
(3)The application shall be signed by such persons authorized to authenticate instruments on behalf of the sponsoring body.
(4)An application fee (non-refundable) of rupees ten thousand only shall be enclosed with the application through a crossed account payee bank draft in favour of the Government of Meghalaya through the Director of Higher and Technical Education, Meghalaya, payable at Shillong. The money received on account of application fee shall be deposited by the Director of Higher and Technical Education in current account in a nationalized bank to be operated jointly by the Director of Higher and Technical Education and the Finance and Accounts officer of the Directorate.
(5)Application for the establishment of the private university shall contain the project report with all relevant particulars and report including soft copies in a format to be, prescribed by the Department at the appropriate time.
(6)On receipt of such application, Government shall cause necessary inquiry into the (a) Financial Capacity (b) antecedent (c) record, (d) reputation, (e) credentials and (f) experience of the proposed sponsor as an education service provider especially in the field of higher education so as to ensure that only capable and competent sponsors are allowed to operate in the State.
(7)The Government has the right to reject an application for reasons as it deems justifiable. The sponsoring body may, however, apply afresh for a new or a modified project along with application fee, not later than 6 months from the date of rejection of previous proposal.
(8)The State Government reserves the right to allow or disallow any proposal for change of sponsorship of Private Universities keeping in view (i) the effect of the proposed change on the academic and employment prospects of the students of the University, (ii) the advantages and disadvantages of dissolution of the University as compared to change of sponsorship, (iii) the possible reflection of dissolution or change of sponsorship on the image and reputation of the State in the field of education and (iv) possible disruption of programmes of studies and inconvenience to the students.