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 Rajasthan - Section

Section 36A in Maharshi Dayanand Saraswati University Act, 1987

36A. [ Control of the State Government. [Inserted by Act No. 7 of 2013, dated 23.3.2013.]

- Where the State Government funds are involved, the University shall abide by the terms and conditions attached to the sanction of such funds which may inter alia include prior permission of the State Government in respect of the following, namely:-
(a)creation of the new posts of teachers, officers or other employees;
(b)revision of the pay, allowances, post-retirement benefits and other benefits to its teachers, officers and other employees;
(c)grant of any additional/special pay, allowance or other extra remuneration of any description whatsoever, including ex-gratia payment or other benefits having financial implications, to any of its teachers, officers or other employees;
(d)diversion of any earmarked funds other than the purpose for which it was received;
(e)transfer by sale, lease, mortgage or otherwise of immovable property;
(f)incur expenditure on any development work from the funds received from the State Government for any purposes other than for which the funds are received; and
(g)take any decision resulting in increased financial liability, direct or indirect, for the State Government.
.Explanation. - The above conditions shall also apply in respect of the posts created from any other fund, which may, in the long term, be likely to cause financial implications to the State Government.