State of West Bengal - Act
The West Bengal School Service Commission Act, 1997
WEST BENGAL
India
India
The West Bengal School Service Commission Act, 1997
Act 4 of 1997
- Published on 1 April 1997
- Commenced on 1 April 1997
- [This is the version of this document from 1 April 1997.]
- [Note: The original publication document is not available and this content could not be verified.]
1. Short title and commencement.
2. Definitions.
- In this Act, unless the context otherwise requires, -3. Constitution of Commission.
- [There shall be -(a)a Central Commission by he name of the West Bengal Central School Service Commission, and(b)a Regional Commission by the name of West Bengal Regional School Service Commission, in respect of the regions referred to in sub-section (2).]| Sub-sections (4) and (5) Substituted for previous sub-Section (4) by W.B. Act 31 of 2008. Previous sub-Section (4) was as under:Explanation I.- Calcutta as defined in clause (9) of section 2 of the Calcutta Municipal Corporation Act, 1980, shall, for the purposes of this Act, be deemed to be a district.Explanation II.- Part of a district shall ordinarily mean a sub-division, or two or more, but not all, sub-divisions taken together, of that district as may be specified in the notification under this sub-section:Provided that if the area of a district, or any part of a district, other than Calcutta, overlaps any part of the area included in Calcutta, such overlapping area shall be excluded from the territorial jurisdiction or the Regional Commission in respect of such district and shall be included within the territorial jurisdiction of the Regional Commission in respect of Calcutta."."(4) (a) A regional Commission shall consist of five members of whom one shall be the Chairman, and the Central Commission shall consist of seven members of whom one shall be the Chairman.(b) Of the five members of a Regional Commission, one shall be a person who, not being an educationist, occupies or has occupied, in the opinion of the State Government, a position of eminence in public life or in judicial or administrative service, and the others shall have teaching experience, either as a Teacher of a University or as a Principal of a college for a period of not less than ten years, or as a teacher, other than Principal of a college, or a Headmaster or Headmistress, for a period of not less than fifteen years.(c) Of the seven members of the Central Commission, -(i) one shall be an educationist who occupies or has occupied in the opinion of the State Government, a position of eminence in public life or in judicial or administrative service;(ii) one shall be from amongst the Chairmen of the Regional Commissions as anex officiomember;(iii) the others shall have teaching experience, either as a Teacher of a University or as a Principal of a college for a period of not less than ten years, or as a Teacher, other than Principal of a college, or as a Headmaster or Headmistress, for a period of not less than fifteen years.". |