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 Uttarakhand - Section

Section 34 in Motherhood University Act, 2014

34. Provisions for Permanent Resident of Uttarakhand.

(1)For admission in various courses conducted by the University, 40 percent seats shall be reserved for the permanent residents of State of Uttarakhand, and if the reserved seats are vacant, then the said vacant seats may be filled by the other candidates.
(2)For tuition fees fixed for various courses conducted by the University, 26 percent rebate shall be given to the permanent residents of the State of Uttarakhand who shall seek admission as per sub-clause (1) above.
(3)All posts of Group 'C' and 'D' employees shall be filled by the permanent residents of the State of Uttarakhand.