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] [Section 4] [Entire Act]

State of Haryana - Subsection

Section 4(2) in The Haryana Private Universities, 2006

(2)The project report shall contain the following particulars, namely: -
(a)the details of the sponsoring body along with the copies of its registration certificate, constitution and bye-laws;
(b)the information regarding financial resources of the sponsoring body along with audited accounts for the last five years;
(c)the name, location and headquarters of the proposed university;
(d)the objectives of the university;
(e)the availability of land and details of buildings and infrastructure facilities, if already existing;
(f)availability of academic facilities including teaching and non teaching staff, if any, at the disposal of sponsoring body;
(g)the details of plans for campus development such as construction of buildings, development of structural amenities and infrastructure facilities and procurement of equipment etc. to be undertaken before the university starts functioning and phased programme for first five years;
(h)the phased outlays of capital expenditure proposed for the next five years and its sources of finance;
(i)the nature and the type of programmes of study and research proposed to be undertaken by the university and their relevance to the development goals and employment needs of the State and phasing of such programmes over the first five years with course-wise enrolment targets;
(j)the experience and expertise in the concerned disciplines at the command of the sponsoring body;
(k)the nature of facilities, courses of study and research proposed to be started;
(l)the estimated recurring expenditure, course- wise or activity-wise, sources of finance and estimated expenditure per student;
(m)the scheme for mobilizing resources and the cost of capital thereto and the manner of repayment to such sources;
(n)the scheme for the generation of funds internally through the recovery of fee from students, revenues anticipated from consultancy services and other activities relating to the objects of the university and other anticipated incomes;
(o)the proposed fee structure with reference to the details of expenditure on unit cost and the extent of concessions or rebates in fee or free-ships and scholarships to the poor students from economically poor or socially backward families including Scheduled Castes, Other Backward Classes and handicapped students;
(p)the system proposed to be followed for selection of students for admission to the courses of study at the university;
(q)the system proposed to be followed for appointment of teachers and other employees in the university;
(r)[ omitted;] [Amended vide Haryana Act No. 16 of 2012, assented to by the Governor of Haryana on 16th April 2012, published in the Haryana Gazette on 10th May 2012.]
(s)whether the university proposes to undertake some programmes related to local needs. If so, the nature of specialized teaching, training or research activities to be undertaken by the university so as to fulfil this objective;
(t)whether the university proposes to start some programmes for the benefit of farmers, women and industries. If so, details thereof may be given;
(u)details of play grounds and other facilities available or proposed to be created for games and sports and extra-curricular activities like National Cadet Corps, National Service Scheme, Scouts and Guides etc;
(v)the arrangements proposed to be made for academic auditing;
(w)justification regarding the necessity of establishment of the proposed university;
(x)commitment to follow the norms of the regulating bodies;
(y)such other details as the sponsoring body may like to give; and
(z)such other details as may be prescribed.