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 3] [Entire Act]

State of Himachal Pradesh - Subsection

Section 3(e) in Himachal Pradesh Early Childhood Care and Education Centres (Registration and Regulation) Act, 2017

(e)Ensuring following basic quality standards of Early Childhood Care and Education: -
(i)An Early Childhood Care and Education programme of 3-4 hours duration,
(ii)Accommodation with such indoor and outdoor space as may be prescribed,
(iii)Appropriately trained staff, having a minimum basic qualification of 10+2. Preference shall be given for the higher academic education and specialized courses like Nursery Teachers' Training (NTT)/Early Childhood Care and Education Diploma for teaching staff, in addition to the provision of regular upgradation of skills and knowledge of the entire staff (teaching as well as nonteaching),
(iv)Every Centre shall have an age appropriate child centric curriculum in line with the National Early Childhood Care and Education Policy, 2013,
(v)Provision of adequate toys and learning material for conduct of indoor and outdoor activities,
(vi)Safe building having easy approach and clean surrounding area,
(vii)Provision of safe drinking water facility,
(viii)Provision of separate child friendly toilet, child friendly basins, liquid hand wash facilities and clean towels,
(ix)Immediate health services in terms of first aid and medical kit, and
(x)An adult child ratio of 1:20 for three to six year old children and 1:10 for under three year old children,