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 Andhra Pradesh - Section

Section 19 in Andhra Pradesh Right of Children to Free and Compulsory Education Rules, 2010

19. School Management Committee.

- [(1) (a) The School Management Committee (SMC) shall be constituted in every school, other than an unaided school, within its jurisdiction, within six months of the commencementof the Act;(b)The school having both primary and upper primary classes shall have one SMC for the entire school;(c)In case of schools having classes for both elementary and secondary education, separate School Management Committee shall be constituted for the elementary section, which may be styled as 'upper primary School Management Committee' of the corresponding school;(d)The School Management Committee once constituted shall exist perpetually until its abolition or merger, to be authorized by the Mandal Education Officer in case of Primary Schools and the DEO in case of other schools. However members will retire as per their terms. The resultant cyclical and casual vacancies shall be filled within reasonable time as prescribed by the Implementation Authority.]
(2)The composition of the committee will be as follows -
(a)[ The composition of the Committee will be as follows: [Substituted by Notification No. G.O.Ms. 41, dated 19.6.2013 (w.e.f. 3.3.2011).]
Elected members:
(1)Three parents/guardians elected by parents/guardians of children in each class, of whom at least one person is parent/guardian of a child from the disadvantaged group and another person is a parent/guardian of a child belonging to weaker sections, and two are women.Provided that, in case, the number of children in a class is less than 6, the same shall be combined with the next lower or higher class, such that the number of electors in the combined class is 6 or more.
(2)The term of an elected member will be for two years, or the date of leaving-from-the-school of the member's child/ward, which ever is earlier.
(3)New parent/guardian members from entry class will be inducted into the SMC to replace those parent members who will move out of the SMC when their children leave school.]
(b)[ Ex-officio members: [Substituted by Notification No. G.O.Ms. 41, dated 19.6.2013 (w.e.f. 3.3.2011).]
(1)The Head Teacher or the in charge Head Teacher of the school shall be the Member Convenor;
(2)Additional Teacher Member nominated by the MEO preferably from the gender opposite to that of the Head Teacher;
(3)The concerned Corporator / Councillor / Ward Member, as the case may be;
(4)The Anganwadi Worker(s) serving the neighbourhood area of the school;
(5)The Multipurpose Health Worker - Female (ANM) serving the neighbourhood area of the school;
(6)The President of Mahila Samakhya of the concerned village/ward.]
(c)[ Coopted members: [Substituted by Notification No. G.O.Ms. 41, dated 19.6.2013 (w.e.f. 3.3.2011).]
(1)Two school supporters from among persons who is an eminent educationist, a philanthropist, office bearer of a voluntary rganization, an alumni or such other supporter of the school; coopted by the elected members of the SMC.
(2)The term of coopeted members shall be two years from the date of first meeting following the date of cooption.][(d) Local-Authority-Chairperson. - The concerned Sarpanch / Municipal Chairperson / Mayor may attend any meeting of SMC in their respective areas, at his/ her discretion.] [Added by Notification No. G.O.Ms. 41, dated 19.6.2013 (w.e.f. 3.3.2011).]
(3)[ The School Management Committee shall elect the Chairperson and the Vice Chairperson from among its elected members. Provided that at least one of them should be a parent/guardian of a child from the disadvantaged group or the weaker sections. Provided further that at least one of them should be a woman.] [Substituted by Notification No. G.O.Ms. 41, dated 19.6.2013 (w.e.f. 3.3.2011).]
(4)[ (a) The Head Master of the school shall organize an annual general body meeting of parents/guardians within one month after the normal period of admission.
(b)All teachers working in the school and members of the SMC should be present at the annual general body meeting of parents/guardians.
(c)The Head Teacher shall present a report on the learning activities of the school in the previous academic year and the plan for the current academic year.
(d)The Chairman SMC shall summarize school development activities and management issues.
(e)Electors of respective classes shall elect new parent/guardian members of SMC from entry class and also to fill in any casual vacancy.
(f)Both parents of a child may participate in the deliberations of the annual general body. However, only one of the parents shall be eligible to vote for election of parent/guardian representative to the SMC.
(g)Parents/guardians having children in different classes shall be eligible to participate in the election process of each class.
(h)The Head Teacher shall conduct the election.
(i)At least 50% of the parents/guardians should be present for conducting the elections.
(j)Elections shall ordinarily be by show of hands or voice vote. In extraordinary situations of unresolved contention, secret ballot procedure may be adopted.]
(5)[ (a) The School Management Committee shall meet at least once in two months during the academic year. The first meeting will be around the beginning of the academic year. The last meeting, towards end of the academic year, shall review the academic progress and activities of the year.
(b)As and when any elected member of the SMC requests to convene a meeting with a specific agenda, the Head Teacher shall, with the approval of the Chairperson, either convene a special meeting or schedule the agenda for discussion in the next scheduled meeting.
(c)School Management Committee may constitute sub committees, like MDM, academic review, grants and expenditure and conduct social audit for effective monitoring and implementation of RTE.
(d)Minutes and decisions of the SMC and its Subcommittee meetings shall be recorded and made available or read over to all members.]
(6)[ The School Management Committee shall, in addition to the functions specified in section 21(2) of the Act, perform the following functions:
(a)Periodically review the outcomes of curriculum delivery in the school and arrange to demonstrate learning outcomes of the children in the areas of reading, writing, simple arithmetic and comprehension, by picking the children at random from each class and shall also pay attention to student absenteeism and teacher absenteeism and take steps to remedy;
(b)Ensure the enrolment and continued attendance of all the children from the neighborhood in the school;
(c)Arrange to maintain a detailed list of all children including disabled, children of migrant families living in the neighborhood who are in the age group of 6-14 years and shall take effective steps to enroll the out of school children and recommend for the implementation of age appropriate class enrolment;
(d)Review monitor attendance availability of teaching other staff of the school.
(e)Monitor the implementation of the Mid-Day Meal (MDM) in the school;
(f)Prepare an annual account of receipts and expenditure of the school.]
(7)[ Any money received shall be credited to the bank account of the School Management committee. The account shall be the joint account of the chairperson and the convener of the committee. The account will be made available for audit whenever required. At the end of each year, utilization certificate shall be submitted to the authority releasing the grants.] [Substituted by Notification No. G.O.Ms. 41, dated 19.6.2013 (w.e.f. 3.3.2011).]
(8)[ The Accounts of the School Management Committee shall be audited by the agency or team appointed for the purpose by the Implementation Authority or its delegatee for purposes of accounts and audit.] [Substituted by Notification No. G.O.Ms. 41, dated 19.6.2013 (w.e.f. 3.3.2011).]