>
Title : Need to bring a Legislation for controlling self-financing professional colleges.
SHRI P. RAJENDRAN (QUILON): Sir, thank you for giving me the opportunity. The UPA Government should immediately enact a comprehensive Central legislation to have ‘social control’ over the self-financing professional colleges in the country. The law should regulate admissions and fee structures in self-financing professional colleges. The law should prohibit the collection of capitation fee and should not allow the managements to conduct their own separate entrance examination as they had done in the past few years, which are affecting the academic standards. The LDF Government’s new legislation in the State of Kerala was a major step in brining social control over the self-financing professional institutions which was unanimously adopted by the Kerala Legislative Assembly[V60] .
But the intervention by the hon. High Court has helped colleges to maintain status quo on the admission procedures and fee structure of self-financed professional colleges in the State. This has created confusion and chaos in the minds of the student community. The sheer profiteering resorted to by the various self-financing colleges has denied opportunity, right to education, to the poor and depressed sections of the society. This is a grave issue concerning the lives of millions of students across the country. It could not be resolved through judicial process. The issue is social and political and only Parliament can take a final decision on it.
I urge upon the Government, through you, Sir, to bring a proper legislation at the earliest, as the Supreme Court in its latest judgement has upheld the legitimacy of the Government to legislate on policy matters. Thank you.
MR. DEPUTY-SPEAKER: The House stands adjourned to meet tomorrow
at 11 a.m.
19. 31 hrs. The Lok Sabha then adjourned till Eleven of the Clock
on Thursday, July 27, 2006/Sravana 5, 1928 (saka).
———-