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 Tamilnadu - Section

Section 3 in Tamil Nadu Elementary Education Act, 1920

3. Definitions.

- In this Act, unless there is something repugnant in the subject or context,-
(i)"attendance" at a school means presence for instruction at an elementary school for so many and on such days in the year and at such time or times each day of attendance as may be prescribed.
(ii)Director of Public Instructions and District Educational Officer. - "Director of Public Instruction", and "District Educational Officer" means such Officer or Officers as may be appointed by the State Government to perform the duties of Director of Public Instruction or District Educational Officer as the case may be;
(iii)Elementary Education. - "elementary education" means education in such subjects and up to such standards as may be prescribed;
(iv)Elementary School. - "elementary school" means a school or department of a school recognized as an elementary school by the Director of Public Instruction or by such authority as may be empowered by him in this behalf;
(v)Elementary School Place.- "elementary school-place" means such accommodation and equipment as may be prescribed as necessary for a child of school-age;
(vi)Guardian.- "guardian" means any person to whom the care, nurture or custody of any child falls by law, or by natural right or recognized usage, or who has accepted or assumed the care, nurture or custody of any child, or to whom the care or custody of any child has been entrusted by any lawful authority;
(vii)Local Authority-"local authority" means a municipal council or a panchayat union council;
(viii)Municipal Council and Municipality Tamil Nadu Act IV, 1919. - "municipal council" and "municipality" . mean respectively, a municipal council and a municipality governed by the Tamil Nadu District Municipalities Act, 1920, or Madras City Municipal Corporation Act, 1919;
(viii-a) Notification.-"notification" means notification in the Official Gazette;(viii-b) Panchayat Union Council. - "panchayat union council" means a panchayat union council constituted under the Tamil Nadu Panchayats Act, 1958;
(ix)Prescribed. - "prescribed" means prescribed by this Act or by rules made by the State Government under this Act;
(x)Public Management, Private Management. - "public management" means, management by the State Government or by a local authority; all other management shall be deemed to be "private management";
(xi)School age. - "school-age" means such age as the State Government may prescribe in respect of children of either sex in. any local area or of any particular community.