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 14] [Entire Act]

State of Tamilnadu - Section

Section 24 in Tamil Nadu Private Colleges (Regulation) Act, 1976

24. Chapter to have overriding effect and certain provisions thereof not to apply to minority colleges.

- This Chapter or any rule providing for all or any of the matters specified in this Chapter or any order made in relation to any such ir d have effect notwithstanding anything contained in any-(i)other law for the time being in force, or(ii)award, agreement or contract of service, whether such award, agreement or contract of service was made before or after the date of commencement of this Act, or(iii)judgment, decree or order of Court, Tribunal or other authority: Provided that where, under any such award, agreement, contract of service or otherwise, any teacher or other person employed in any private college is entitled to benefits in respect of any matter which are more favourable to him than those to which he will be entitled under this Chapter, such teacher or other person shall continue to be entitled to the more favourable benefits in respect of that matter, notwithstanding that he receives benefits in respect of other matters under this Chapter.
(2)Nothing contained in this Chapter shall be construed as precluding any such teacher or other person from entering into an agreement for granting him rights or privileges in respect of any matter which are more favourable to him than those to which he would be entitled under this Chapter.
(3)The provisions of sub-section (2) of section 18 and of sections 19 to 22 (both inclusive) of this Chapter or any rule providing for all or-any of the matters specified therein or any order made in relation to any such matter shall not apply to a minority college.