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 36] [Entire Act]

NCT Delhi - Section

Section 24 in The Delhi School Education Act, 1973

24. Inspection of schools.

(1)Every recognised school shall be inspected least once in each financial year in such manner as may be prescribed.
(2)The Director may also arrange special inspection of any school on such aspects of its working as may, from time to time, be considered necessary by him.
(3)The Director may give directions to the manager requiring the manager to rectify any defect or deficiency found at the time of inspection or otherwise in the working of the school.
(4)If the manager fails to comply with any direction given under sub- section (3), the Director may, after considering the explanation or report, if any, given or made by the manager, take such action as he may think fit, including-
(a)stoppage of aid,
(b)withdrawal of recognition, or