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 Haryana - Section

Section 44A in The Haryana Private Universities, 2006

44A. [ Penalties. [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.]

- The following penalties may be imposed upon the university for maladministration, misinformation and for not maintaining standards, namely:-
(i)stopping of admissions in one or more faculties;
(ii)financial penalty of a minimum of ten lakhs and maximum of one crore;
(iii)dissolution of the university in a phased manner:
Provided that no such penalty shall be imposed unless the university has been given a show cause notice.]