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 Meghalaya - Section

Section 9 in Meghalaya Private Universities (Regulation of Establishment and Maintenance of Standards) Act, 2019

9. Consequences of Violations.

(1)After inspection and assessment of a Private University providing first degree and/or post graduate degree / diploma courses, the Education Department, Government of Meghalaya may communicate to the private university any deficiency and non-conformity with the relevant Government regulations and give it reasonable opportunity to rectify the same. If the State Government, is satisfied that the private university has, even after getting an opportunity to do so, failed to comply with the provisions of any of the Regulations, it may pass an order prohibiting the private university from offering any course for the award of the first degree and, or the post-graduate degree or diploma, as the case may be, till the deficiency is rectified.
(2)Any private university, which has been notified before commencement of this Act, shall comply with the provisions of this Act within a period of three months from the commencement of this Act and intimate the compliance to the State Government.
(3)The State Government may take necessary action against a Private University awarding a first degree and or post graduate degree or Diploma which are not specified by the UGC or any other concerned Statutory Council.
(4)No private university established by an Act of a State Legislature other than the Meghalaya State Legislature shall be allowed to open any off-campus centre, study centre, Regional centre and other similar centres by whatever name called in the State of Meghalaya without the prior approval of the State Government of Meghalaya to whom they may apply for such permission on payment of a prescribed fee of Rupees ten thousand only:Provided that any such University already having an off-campus centre etc., in Meghalaya prior to the coming into force of this Act, shall immediately apply to the State Government for ex-post facto permission.
(5)The State Government shall not grant permission to any such Private University to set up any such centre as specified at sub-section (4) of Section 9 above unless , -
(a)the concerned University has been in existence for not less than a period of five years;
(b)it has developed its main campus; and
(c)it has obtained UGC's prior: approval to set up such centre in the State of Meghalaya. The State Government reserves the right to reject any such application keeping in mind the academic welfare of the students of the State.
(6)The State Government may take appropriate action against an off-campus centre, study centre, regional centre, and other similar centres by whatever name called of any private university set up on the strength of an Act passed by State Legislature other than the State Legislature of Meghalaya, if such centre is found not to have fulfilled the conditions prescribed in this Act including direction for the closure of such centre.
(7)The State Government on the recommendation of the Regulatory Board specified under sub-section (1) of Section 11, impose penalties on any private university which awards any degree that does not conform to extant government regulations:Provided no such penalty shall be imposed unless such private university is given a reasonable opportunity of being heard.