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 23] [Entire Act]

State of Assam - Subsection

Section 23(2) in Assam Madrassa Education (Provincialisation of Services of Employees and Re-Organization of Madrassa Educational Institutions) Act, 2018

(2)Without prejudice to the generality of the foregoing provisions, such rules may provide for all or any of the following matters, namely :-
(i)prescribing service conditions and specifying the duties and responsibilities of all employees whose services have been provincialised under this Act;
(ii)preparation and maintenance of service records of the employees whose services have been provincialised;
(iii)for management of the Madrassa Educational Institution;
(iv)specifying the powers, functions, duties and responsibility of the Managing Committee or the Governing Body of the Madrassa Educational Institutions, as the case may be.
(v)prescribing the scope of work, emoluments and remuneration and other terms and conditions of services of tutors provincialised under this Act.