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 5] [Entire Act]

State of Puducherry - Subsection

Section 5(2) in Puducherry School Education Act, 1987

(2)Every such application shall -
(a)be in the prescribed form ;
(b)be accompanied by such fee not exceeding one hundred rupees as may be prescribed ; and
(c)contain the following particulars, namely :-
(i)the name of the private school and the name and address of the educational agency ;
(ii)the need for the private school in the locality ;
(iii)the course for which such private school proposes to prepare, train or guide its pupils for appearing at any examination conducted by, or under the authority of, the Government ;
(iv)the amenities available to pupils and teachers ;
(v)the equipment, laboratory, library and other facilities for instruction ;
(vi)the sources of income to ensure the financial stability of the private school ;
(vii)the situation and the description of the buildings in which such private school is proposed to be established ; and
(viii)such other particulars as may be prescribed.