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 47] [Entire Act]

State of Rajasthan - Section

Section 13 in Rajasthan Non-Government Educational Institutions Act, 1989

13. Prior approval for transfer of management

.— (1) Whenever the management of any recognised institution is proposed to be transferred, the secretary and the person to whom the management is proposed to be transferred shall, before such transfer, apply jointly to the Competent Authority for prior approval of the transfer.
(2)An application under sub-section (1) shall be made in such form and shall contain such particulars as may be prescribed.
(3)The Competent Authority may, on receipt of the application under sub-section (1) and after making such enquiry as it thinks fit, approve the proposed transfer subject to such conditions as it may impose or may refuse to approve such transfer :Provided that approval shall not be refused unless the applicants have been given an opportunity of being heard and the reasons for such refusal are recorded :Provided further that where the application is not disposed off within six months from the date of its making, such approval shall be deemed to have been granted.