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] [Entire Act]

State of Uttar Pradesh - Section

Section 2 in U.P. Self-Financed Independent Schools (Fee Regulation) Act, 2018

2. Definitions.

- In this Act, unless the context otherwise requires,-
(a)"Affiliation" means enrolment of a recognised school among the list of approved schools of a Board for the prescribed/approved courses of studies upto Classes V, VIII, X and/or XII as well as those preparing students according to prescribed courses for the Boards' examinations;
(b)"Academic Year" means commencement and end of academic session specified by the respective boards;
(c)"Appropriate authority" means the District Fee Regulatory Committee constituted under Section 8;
(d)"Board" means Uttar Pradesh Basic Shiksha Parishad, Board of High Schoool and Intermediate Education Uttar Pradesh, Central Board of Secondary Education (CBSE), Indian Council of Secondary Education (ICSE), International Baccalaureate (IB), International General Certificate of Secondary Education (IGCSE) or any other Board notified by the Government from time to time;
(e)"District Inspector of Schools" means an officer appointed in each district of the State in such manner as may be prescribed or any other officer authorised by the Government to exercise the powers and perform the functions of District Inspector of Schools of Secondary Education;
(f)"District Fee Regulatory Committee" means the District Fee Regulatory Committee constituted under Section 8;
(g)"Educational purposes" means any educational activity undertaken by a recognised school, inter alia, including, creation of courses/curriculum, patents, research and development activities, teacher training programmes, staff development programmes, up-gradation of technology, vocational training, co-curricular activities and sports related infrastructure and equipment and establishment of a new branch or a new school;
(h)"Eligible educational entity" means any society registered under the Societies Registration Act, 1860, or public trusts or trusts created under the Indian Trusts Act, 1882, or companies registered under the Companies Act, 2013 or any other entity permitted by any of the Boards which operates, manages and maintains recognised schools in the State;
(i)"Government" means the Government of the State of Uttar Pradesh;
(j)"Guardian" means a parent or a person whose name is registered in school as guardian by the parent of a student;
(k)"Head of the school" means the principal or as may be called by any other name of a recognised school designated by the eligible educational entity to manage the administration and academic affairs of the recognised school, as the case may be;
(l)"Joint Director of Education" means divisional level officer of Education Department of the Government;
(m)"Local authority" means a local area notified by a Nagar Panchayat, Nagar Palika, Nagar Nigam or a Zila Panchayat having jurisdiction over that local area;
(n)"Management Committee" means the body of persons of a recognised school autherised by competent body/authority to manage the functioning of that School;
(o)"Minority educational institution" means an institution established and administered by a minority, whether based on religion or language, having the right to do so under clause (1) of Article 30 of the Constitution of India;
(p)"Parent Association" means an Association of Parents of a recognised school to be constituted in such manner as may be prescribed;
(q)"Parent-Teachers Association" means Parent-Teachers Association framed under Parent-Teachers Association Regulations. 1986 for the schools recognised by Board of Secondary Education, Uttar Pradesh and for the other boards Parent-Teachers Association as constituted by the school with parent and teachers of the school;
(r)"Permitted fee increase" means the increase in fee permitted under Section 4;
(s)"P.W.D." means Public Works Department of the Government.
(t)"Recognised school" means a school recognised by a Board for operation in the State;
(u)"Recognition" means formal certification granted by a Board for operation in the State to a school that it conforms to the standards and conditions laid down by the Government to operate a school;
(v)"Self-Financed Independent School" means an institution imparting education wherein major expenses of the institution, for any purpose whatsoever, are to be met by the management of such institution itself and/or out of the school funds/revenue or through contributions, loans borrowings including loans obtained by creation of any encumbrances on School property;
(w)"School" includes;
(i)Pre-primary school imparting education below the primary stage such as nursery and kindergarten; or
(ii)Primary school imparting education from Classes I to V (both inclusive); or
(iii)Upper primary imparting education from Classes VI to VIII (both inclusive); or
(iv)High school imparting education to Classes IX and X; or
(v)Intermediate college imparting education to Classes XI and XII;
managed by an eligible educational entity and affiliated to a Board as a self-financed independent school;Provided that where such school operates on a standalone basis as a pre-primary school imparting education below the primary stage, it shall not come under the purview of this Act;
(x)"School property" means all movable and immovable property, tangible or intangible, owned by, or in the possession of, the recognised school or the eligible educational entity within the school campus and/or related to the concerned recognised school and all other rights and interests in, or arising out of, such property, and includes land, building and its appurtenances, play grounds, hostels, furniture, books, apparatus, maps, intellectual property, equipment, utensils, cash, reserve funds, investments and bank balances;
(y)"State" means the State of Uttar Pradesh;
(z)"State Appellate Authority of Self-Fir.; aced Independent Schools" means State Self-Financed Independent Schools Authority constituted under Section 9.