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 2] [Entire Act]

State of Uttar Pradesh - Section

Section 3 in The U.P. Regulation of Coaching Act, 2002

3. Registration of coaching.

(1)Where a person, not being a teacher or employee, desires to impart coaching or to establish, run, manage or maintain a coaching centre, he may apply to the Competent Officer for registration for the purpose of this Act ;Provided that any person imparting coaching, or running, managing or maintaining any coaching centre from before the commencement of this Act may apply for registration within three months from the date of such commencement.
(2)The application for registration under sub-section (1) shall be in such form and shall contain such particulars and shall be accompanied by a deposit of such fee, which shall be paid in such manner, as may be prescribed.
(3)The Competent Officer shall, after satisfying himself that the application for registration is in conformity with the requirements of subsection (2) and the person applying for the registration has fulfilled the conditions specified in section 4, register him in the register prescribed for the purpose and issue him a certificate of registration in the prescribed form :Provided that no order refusing the registration under this subsection shall be passed except after giving to the person concerned an opportunity of showing cause.
(4)The certificate of registration issued under sub-section (3) shall be valid unless cancelled or suspended under this Act.