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 23] [Entire Act]

Union of India - Subsection

Section 23(3) in The Right of Children to Free and Compulsory Education Rules, 2010

(3)The academic authority referred to in sub-rule (1) shall design and implement a process of holistic school quality assessment on a regular basis.