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 Rajasthan - Section

Section 11 in Rajasthan Schools (Regulation of Collection of Fee) Act, 2013

11. District Committee.

(1)There shall be constituted by the Government a District Committee in every district, which shall consist of a Chairperson, who shall be an officer of the Education Department not below the rank of a District Education Officer, and such other members as may be prescribed.
(2)The District Committee or any member of the said committee authorized by it in this behalf may, at any time during the normal working hours of any private school, enter such private school or any premises thereof or any premises belonging to the management of such private school, if it or he has reason to believe that there is or has been any contravention of the provisions of this Act or the rules made thereunder and search and inspect any record, accounts, register or other document belonging to such private school or of the management, in so far as any such record, accounts, register or other document relates to such private school and seize any such record, accounts, register or other document for the purpose of ascertaining whether there is or has been any such contravention.
(3)The provisions of the Code of Criminal Procedure, 1973(Central Act No. 2 of 1974) relating to search and seizure shall apply, so far as may be, to search and seizure under subsection (2).