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(10) in National Council for Teacher Education (Recognition Norms & Procedure) Regulations, 2009

(10)
(i)All the applicant institutions shall launch their own website with hyperlink to National Council for Teacher Education and corresponding Regional Office website soon after the receipt of the letter of intent from the Regional Committee, as provided under sub-regulation (9) covering, inter alia, the details of the institution, its location, name of the course applied for wath intake, availability of physical infrastructure such as land, building, office, classrooms, and other facilities or amenities, instructional facilities such as laboratory', library etc. and the particulars of their proposed teaching faculty with photograph and non-teaching staff etc. with photographs, permanent account number or unique identity number of the teacher educators, whenever issued by National Council for Teacher Education, for information of all concerned. The information with regard to the following shall also be made available on the website-
(a)Sanctioned programmes along with annual intake in the institution;
(b)Name of faculty and staff in full as mentioned in school certificate along with their qualifications, scale of pay and photograph;
(c)Name of faculty members who left or joined during the last quarter;
(d)Names of students admitted during the current session along with qualification, percentage of marks in the qualifying examination and in the entrance test, if any, date of admission, etc.;
(e)Fee charged from students;
(f)Available infrastructural facilities;
(g)Facilities added during the last quarter;
(h)Number of books in the library, journals subscribed to and additions, if any, in the last quarter;
(i)The institution shall be free to post additional relevant information, if it so desires (ii) Any wrong or incomplete information on website shall render the institution liable for withdrawal of recognition.