Section 4(2)(b) in Matsya University, Alwar Act, 2012
(b)exclude, to such extent as may be considered necessary and proper, from association with, or from admission to the privileges of the University constituted by this Act any institute, institution or college specified in the order which, in the opinion of the State Government is required to be self governing or to be associated with or admitted to the privileges of, any other University or body.