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 17] [Entire Act]

State of Gujarat - Subsection

Section 17(1) in Gujarat Primary Education Act, 1947

(1)Subject to the provisions of this Act and the rules made thereunder, an authorised municipality shall perform the following duties and functions, namely:-
(a)to make adequate provision for maintaining the existing primary schools and opening new schools where ever necessary and for granting aid to approved schools other than primary schools maintained by the [State] [This word was substituted for the word Provincial' by the Adaptation of Laws Order, 1950.] Government or by a school board or by an authorised municipality;
(b)to provide adequate accommodation and equipment for primary schools;
(c)to maintain an adequate staff of Assistant Administrative Officers, Supervisors, Attendance Officers, clerks, teachers, inferior servants and other staff as may in the opinion of the [State] [This word was substituted for the word Provincial' by the Adaptation of Laws Order, 1950.] Government be necessary;
(cc)[ to maintain such number of Vidyasahayaks as may, in the opinion of the State Government, be necessary.] [Clause (cc) inserted by Gujarat 3 of 2003, dated 3rd March 2003 (w.r.e.f 11-06-1998)]
(d)to make adequate provision for facilities for the free primary education of all children to whom a scheme of compulsion applies;
(e)to sanction with or without variation the budget of the municipal school board;
(f)to perform such other duties and functions as may be prescribed.