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 1] [Section 6] [Entire Act]

State of Maharashtra - Subsection

Section 6(1) in The Maharashtra Employees of Private Schools (Conditions of Service) Regulation Act, 1977

(1)[If-
(a)the Head of a private school or any person duly authorised by him in that behalf,-
(i)makes unauthorised alterations in the date of birth of any student recorded in the General Register of the school or gives a school leaving certificate with the date of birth different from that recorded in the General Register; or
(ii)admits any student from an unrecognised educational institution without a written order of Deputy Director; or
(iii)gives accelerated promotion to, or detains any student, either of his own accord or at the instance of the Management, in contravention of the rules made in that behalf; or
(b)the employee of a private school is dismissed or removed or his services are otherwise terminated on account of misconduct, gross negligence of duties, moral turpitude, misappropriation of school money or material, negligence or misconduct or both in connection with the examinations or creation of communal disharmony;]
then the Director may, after making such enquiries as he thinks fit, by an order in writing debar the Head or such authorised person [or such employee] [These words were added by Maharashtra 30 of 1987, Section 6(1)(b).] from holding that post for a period of five years from the date of the order. If after the said period of five years, the Head or such authorised person [or such employee] [These words were added by Maharashtra 30 of 1987, Section 6(1)(b).] is found to have committed any of the acts aforesaid again, then he may, after giving him a reasonable opportunity of being heard, be permanently debarred by the Director from holding such post in any private school.