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 Jharkhand - Section

Section 2 in Jharkhand State Play Schools (Recognition and Control) Rules, 2017

2. Definitions.

(a)"State Government" in relation to a private Play School established within territory of Jharkhand, will be the State Government of Jharkhand.
(b)"Area" means village/ward/hamlet/locality where the private play school is/has to be set up.
(c)"Capitation fees" means any kind of donation or contribution or payment other than the fee notified by the school.
(d)"Competent authority" means the District level nodal officer responsible for implementation of ICDS under Department of Women, Child Development & Social Security, Government of Jharkhand.
(e)"Child" means a child of the age of three to six years.
(f)"District" means jurisdiction of District level nodal officer responsible for implementation of ICDS under Department of Women, Child Development & Social Security, Government of Jharkhand.
(g)"Early Childhood Education (ECE)" means the education imparted for children in the age group of 3 to 6 years as a part of early childhood care and education as per 3.2 (iii) of National ECCE Policy, 2013 provided in play schools as defined under point 2(q) in Chapter-I of the rules.
(h)"Employee" means any person appointed/engaged by the management of the play school who is involved in any activity of the play school.
(i)"Fee" means expenditure of any kind incurred by the parents/guardians of child for the purpose of ECE in play school.
(j)"Guardian" in relation to a child, means a person having the care and custody of that child and includes a natural guardian or guardian appointed or declared by a court or a statute.
(k)"National Commission for Protection of Child Rights (NCPCR)" means the NCPCR constituted under Section 3 of the Commissions for Protection of Child Rights Act, 2005 (4 of 2006).
(l)"Norms and Standards" means minimum mandatory requirements to establish and run a play school as in point 4(b) of these rules.
(m)"Organisation" means voluntary/Non-Government Organisations/Trust/Society or any other agency registered under the Societies Registration Act, 1860 (21 of 1860) or relevant laws of State; Public Trust registered under the Indian Trusts Act, 1882 (22 of 1882) or under the relevant laws of State; or a company registered under Section 25 of the Companies Act, 1956 (1 of 1956).
(n)"Parent" means either the natural or step or adoptive father or mother of a child.
(o)"Policy" means National ECCE Policy, 2013.
(p)"Play School" means any unaided private play school not receiving any kind of aid or grant to meet expenses from the State Government or the local authority imparting ECE to children in age group of 3-6 years.
(q)"Processing fee" means the amount as prescribed by the State Government for the purpose of processing the application for grant of permission.
(r)"State Commission for Protection of Child Rights (SCPCR)" means the Jharkhand State Commission for Protection of Child Right constituted under Section 3 of the Commissions for Protection of Child Rights Act, 2005 (4 of 2006).
(s)"Screening Procedure" means method other than that of random selection for admission of a child.
(t)"State Council" means State ECCE Council set up in the State under National ECCE Policy, 2013.
(u)WCDSS-Women, Child Development and Social Security. MWCD-Ministry of Women, Child Development.
(v)NIPCCD-National Institute of Public Cooperation and Child Development functions under the aegis of the Ministry of Women and Child Development as an apex institution for training functionaries of the Integrated Child Development Services (ICDS) programme.
(w)NSDC-National Skill Development Council was formed with the approval of the Union Cabinet to create training capacity in the country. NSDC focuses primarily on supplementary skill development and strive to create seamless tracks within the education system.
(x)Manual on Safety and Security of Children in School a comprehensive manual of different rules regarding safety and security of children in schools. As prescribed by NCPCR.
(y)RTE Act, 2009-The Right of Children to Free and Compulsory Education Act, 2009.
(z)ICDS-Integrated Child Development Scheme is one of the flagship programmes of the Government of India for early childhood care and development.
(aa)PTA-Parents Teacher Association
(bb)"University" means a University established or incorporated by or under a Central Act, a Provincial Act or a State Act, and includes any such institution as may, in consultation with the University concerned, be recognised by the University Grants Commission in accordance with the regulations made in this behalf under the University Grants Commission Act, 1956.
(cc)"Board" means State board established under the the Education Acts of State Government.
Chapter-II Recognition for establishing or regulating private play schools