Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 4(4)] [Section 4] [Entire Act] State of Uttar Pradesh - Subsection Section 4(4)(iii) in U.P. Private Technical Educational Institutions (Regulation of Admission and Fixation of Fee) Regulations, 2015 (iii)Expenditure on Development. - Maximum of 10% development charges will be allowed.