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] [Section 19] [Entire Act]

State of Jharkhand - Subsection

Section 19(3) in Jharkhand State Play Schools (Recognition and Control) Rules, 2017

(3)Where the SCPCR has not been constituted the State Government may, for the purpose of performing the functions specified in clauses 1(a) to 1(c), constitute such authority, in such manner and subject to such terms and conditions, as may be prescribed.
(b)As per Section 32 of RTE Act, 2009 the Act applies to play schools imparting pre-school education and hence, the functions assigned to NCPCR and SCPCR under Section 32 of the RTE Act, 2009 should also apply in case of play schools as defined in point 2(5).