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 7] [Entire Act]

Union of India - Subsection

Section 7(9) in National Council for Teacher Education (Recognition Norms & Procedure) Regulations, 2009

(9)The institution concerned shall be informed, through a letter of intent, regarding the decision for grant of recognition or permission subject to appointment of qualified faculty members before the commencement of the academic session. The letter of intent issued under this clause shall not be notified in the Gazette but would be sent to the institution and the affiliating body with the request that the process of appointment of qualified staff as per policy of State Government or University Grants Commission or University may be initiated and the institution be provided all assistance to ensure that the staff or faculty is appointed as per National Council for Teacher Education norms within two months. The institution shall submit the list of the faculty, as approved by the affiliating body, to the Regional Committee.([Provided that in the case of Master of Education (M.Ed.) course the staff or the faculty may be appointed as per National Council for Teacher Education norms within a period of six months after issue of letter of intent net under this sub-regulation] [Proviso Inserted by Notification No. 51-1/2009/NCTE (N & S), dated 23 July, 2010 (w.e.f. 27 July, 2010).],