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 230] [Entire Act]

Union of India - Section

Section 18 in The Right of Children to Free and Compulsory Education Act, 2009

18. No school to be established without obtaining certificate of recognition. -

(1)No school, other than a school established, owned or controlled by the appropriate Government or the local authority, shall, after the commencement of this Act, be established or function, without obtaining a certificate of recognition from such authority, by making an application in such form and manner, as may be prescribed.
(2)The authority prescribed under sub-section (1) shall issue the certificate of recognition in such form, within such period, in such manner, and subject to such conditions, as may be prescribed:Provided that no such recognition shall be granted to a school unless it fulfils norms and standards specified under section 19.
(3)On the contravention of the conditions of recognition, the prescribed authority shall, by an order in writing, withdraw recognition:Provided that such order shall contain a direction as to which of the neighbourhood school, the children studying in the de-recognised school, shall be admitted:Provided further that no recognition shall be so withdrawn without giving an opportunity of being heard to such school, in such manner, as may be prescribed.
(4)With effect from the date of withdrawal of the recognition under sub-section (3), no such school shall continue to function.
(5)Any person who establishes or runs a school without obtaining certificate of recognition, or continues to run a school after withdrawal of recognition, shall be liable to fine which may extend to one lakh rupees and in case of continuing contraventions, to a fine of ten thousand rupees for each day during which such contravention continues.