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] [Entire Act]

State of Tamilnadu - Section

Section 16 in Code of Regulations for Matriculation Schools, Tamil Nadu

16.

- (i) The Matriculation Schools will continue to enjoy the financial autonomy hitherto enjoyed by them. They will ensure that the fees they are levying are reasonable and are commensurate with the expenditure involved and amenities provided. After the financial year is over, the accounts are to be audited by a Chartered Accountant and a certificate signed by the auditor to the effect that the accounts have been audited should be sent to the Inspector within a month after the completion of audit.
(ii)The teachers and non-teaching staff in Matriculation Schools should be paid at least as per the Government scales of pay revised from time to time.