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 Rajasthan - Section

Section 6 in Shekhawati University, Sikar Act, 2012

6. Admission to the University.

(1)The University shall, subject to the provisions of this Act, Statutes, Ordinances and Regulations, be open to all persons.
(2)Nothing contained in sub-section (1) shall require the University-
(a)to admit to any course of study any person who does not possess the prescribed academic qualification or standard; or
(b)to retain on the rolls of the University any student whose academic record is below the minimum standard required for the award of a degree, diploma or other academic distinction; or
(c)to admit any person or retain any student whose conduct is prejudicial to the interests or discipline of the University or the rights and privileges of other students and employees; or
(d)to admit to any course of study students larger in number than those prescribed.
(3)Subject to the provisions of sub-section (2), reservation of seats in admission for the students belonging to the Scheduled Castes, Scheduled Tribes and Backward Classes and women students shall be made in accordance with the provisions of any law for the time being in force or in accordance with the policy of the State Government.