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 Uttar Pradesh - Section

Section 5 in Uttar Pradesh Private Universities Act, 2019

5. Evaluation of proposals by evaluation committee.

(1)The Higher Education Department of the State Government on receipt of the proposal along with the project report for establishment of a University shall constitute a committee consisting of-
(a)one Vice-Chancellor of any of the State Universities established under the Uttar Pradesh State Universities Act, 1973;
(b)one Professor of a State University nominated by the State Government;
(c)one officer to the Government of Uttar Pradesh not below the rank of Joint Secretary;
(d)one Officer of Finance and Account Services of Uttar Pradesh not below the rank of Joint Director;
(e)one officer nominated by the District Magistrate of the District concerned not below the rank of Sub-divisional Magistrate;
(f)one Registrar of a University established under the Uttar Pradesh State Universities Act, 1973 to be nominated by the State Government.
(2)The committee shall consider the proposal and the project report together with the financial soundness and assets of the sponsoring body and its overall ability to set up the proposed University.
(3)The committee, while considering the proposal and the project report may call for such other information from the sponsoring body as it thinks proper for the purpose.
(4)The committee shall submit its report to the Higher Education Department of the State Government within a period of three months from the date of its constitution;Provided that if the Committee could not submit its report within the said three months period for any sufficient reasons to be recorded in writing, it may submit its report to the Higher Education Department of the State Government within further one month or such period as may be permitted by the State Government:Provided further that the inspections carried out by any committee constituted under the orders of the State Government before the commencement of this Act shall be deemed to be the inspection carried out by the evaluation committee constituted under sub-section (1) above.