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 4] [Entire Act]

State of Karnataka - Subsection

Section 4(1) in The Karnataka Educational Institutions (Prohibition Of Capitation Fee) Act, 1984

(1)
(a)the minimum qualification for admission to any course of study in an educational institution shall be such as may be specified by,-
(i)the university, in the case of any course of study in an educational institution maintained by or affiliated to such university : Provided that the Government may, in the interest of excellence of education, fix any higher minimum qualification for any course of study ;
(ii)the Government, in the case of other courses of study in any other educational institution ;
(b)the maximum number of students that could be admitted to a course of study in an educational institution shall be such as may be fixed by the Government from time to time ;