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 37] [Entire Act]

State of Telangana - Subsection

Section 37(3) in Telangana State Private Universities (Establishment and Regulation) Act, 2018

(3)The University, if required, may utilize 75% of the income from Endowment Fund for the development of infrastructure of the University and cannot meet the recurring expenditure of the University from it. The balance and un-utilised income shall be added to the Endowment Fund.