Mobile View
Main Search Forums Advanced Search Disclaimer
Citedby 10 docs - [View All]
Sri Siddhartha Medical College ... vs Union Of India on 28 February, 2000
Akhil Bhartiya Grahak Panchayat vs State Of Maharashtra And Ors. ... on 2 September, 2003
Kwane Onyango Nkrumah vs The Union Of India & Others on 19 August, 1998
Vishwaprakash S/O Laxman Sirsath ... vs The State Of Maharashtra Through ... on 15 February, 2002
Kartar Singh vs Union Of India & Others on 6 November, 2012

User Queries
[Complete Act]
Central Government Act
Section 12A in The University Grants Commission Act, 1956
12A. 1[ Regulation of fees and prohibition of donations in certain cases.
(1) In this section,-
(a) " affiliation", together with its grammatical variations, includes, in relation to a college, recognition of such college by, association of such college with, and admission of such college to the privileges of, a university;
(b) " college" means any institution, whether known as such or by any other name which provides for a course of study for obtaining any qualification from a university and which, in accordance with the rules and regulations of such university, is recognised as competent to provide for such course of study and present students undergoing such course of study for the examination for the award of such qualification;
(c) " prosecution", in relation to a course of study, includes promotion from one part or stage of the course of study to another part or stage of the course of study;
(d) " qualification" means a degree or any other qualification awarded by a university;
(e) " regulations" means regulations made under this Act;
(f) " specified course of study" means a course of study in respect of which regulations of the nature mentioned in sub- section (2) have been made;
(g) " student" includes a person seeking admission as a student;
(h) " university" means a university or institution referred to in sub- section (1) of section 22.
(2) Without prejudice to the generality of the provisions of section 12, if, having regard to-
(a) the nature of any course of study for obtaining any qualification from any university;
(b) the types of activities in which persons obtaining such qualification are likely to be engaged on the basis of such qualification;
(c) the minimum standards which a person possessing such qualification should be able to maintain in his work relating to such activities and the consequent need for ensuring, so far as may be, that no candidate secures admission to such course of study by reason of economic power and thereby prevents a more meritorious candidate from securing admission to such course of study; and
(d) all other relevant factors, the commission is satisfied that it is necessary so to do in the public interest, it may, after consultation with the university or universities concerned, specify by regulations the matters in respect of which fees may be charged and the scale of fees in accordance with which fees shall be charged in respect of those matters on and from such date as may be specified in the regulations in this behalf, by any college providing for such course of study from, or in relation to, any student in connection with his admission to, and prosecution of, such course of study: Provided that different matters and different scales of fees may be so specified in relation to different universities or different classes of colleges or different areas.
(3) Where regulations of the nature referred to in sub- section (2) have been made in relation to any course of study, no college providing for such course of study shall--
(a) levy or charge fees in respect of any matter other than a matter specified in such regulations;
(b) levy or charge any fees in excess of the scale of fees specified in such regulations, or
(c) accept, either directly or indirectly, any payment (otherwise than by way of fees) or any donation or gift (whether in cash or kind). from, or in relation to, any student in connection with his admission to, and prosecution of, such course of study.
(4) If, after making, in relation to a college providing for a specified course of study, an inquiry in the manner provided by regulations and after giving such college a reasonable opportunity of being heard, the Commission is satisfied that such college has contravened the provisions of sub- section (3), the Commission may, with the previous approval of the Central Government, pass an order prohibiting such college from presenting any students then undergoing such course of study therein to any university for the award of the qualification concerned.
(5) The Commission shall forward a copy of the order made by it under sub- section (4) to the university concerned, and on and from the date of receipt by the university of a copy of such order, the affiliation of such college to such university shall, in so far as it relates to the course of study specified in such order, stand terminated and on and from the date of termination of such affiliation and for a period of three years thereafter affiliation shall not be granted to such college in relation to such or similar course of study by that or any other university.
(6) On the termination of the affiliation of any college under sub- section (5), the Commission shall take all such steps as it may consider appropriate for safeguarding the interests of the students concerned.
(7) The provisions of this section and the regulations made for the purposes of this section shall have effect notwithstanding anything inconsistent therewith contained in any other law for the time being in force.]