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]

Union of India - Section

Section 21A in The Right of Children to Free and Compulsory Education Rules, 2010

21A. [ Grievance Redressal Committee. [Inserted by Notification No. G.S.R. 755(E), dated 28.9.2015 (w.e.f. 8.4.2010).]

(1)School Level Grievance Redressal Committee:
(a)The School Management Committee (hereinafter referred to as the SMC) shall be the first level of grievance redressal at School level. Any teacher of a school established, owned or controlled by the appropriate Government may submit his or her grievance in writing to the Convener or Member Secretary of the SMC.
(b)The SMC shall examine the grievance in the first instance and redress within fifteen days from the date of receipt of written representation from the teacher.
(c)In case of non-receipt of response or unsatisfactory response from the Convener or Member Secretary of the SMC, the teacher shall be free to represent his or her case to the Block Level Grievance Redressal Committee.
(2)Block Level Grievance Redressal Committee:
(a)For redressal of the grievances of teachers in the schools established or controlled by the appropriate Government, there shall be a Block Level Grievance Redressal Committee consisting of Block Development Officer as Chairperson and Block Education Officer as Convener or Member Secretary.
(b)The committee shall redress the grievances within thirty days.
(c)If in case of non receipt of response from the Committee the teacher shall be free to represent his or her case to the District Level Grievance Redressal Committee.
(d)In Union Territories, where there is no block level, other options may be considered such as Taluka or Panchayat or Ward or Island level.
(e)The Block Level Committee shall meet as per the requirement but at least once in every three months.
(3)District Level Grievance Redressal Committee:
(a)There shall be a District Level Grievance Redressal Committee for teachers consisting of the District Collector as Chairman, senior representatives from the Zilla Parishad or Municipal Council and District Education Officer. The District Education officer shall be the Convener or Member Secretary of the Committee.
(b)The District level committee shall redress the grievances within a period of three months.
(c)In case the teacher is not satisfied with the recommendations of the District Level Grievance Redressal Committee, he/she may prefer an appeal to the State Level Grievance Redressal Committee.
(d)The District Level Committee shall meet as per the requirement but at least once in every three months.
(4)State Level Grievance Redressal Committee:
(a)A Committee shall be constituted under the chairmanship of Director (Elementary Education) and consisting of two members as may be nominated by Secretary, Education of the appropriate Government. The State Level Grievance Redressal Committee shall meet as per the requirement but at least once in every six months;
(b)The committee, shall after enquiry, as it deems fit, redress the grievance within a period of ninety days.
(5)No service matters, orders of suspension from service and penalties under disciplinary proceedings initiated by the education department or the school management shall be taken up by the Committee.
(6)Complaints relating to harassment of women teachers shall be accorded priority and shall be redressed without delay in compliance with the guidelines issued by the Supreme Court on prevention of sexual harassments at the work place.
(7)Management of schools referred to under sub-clause (iii) and sub-clause (iv) of clause (n) of section 2 shall provide adequate mechanism for redressal of grievances of teachers.]