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 Maharashtra - Subsection

Section 23(2) in The Maharashtra Employees of Private Schools (Conditions of Service) Rules, 1981

(2)Part-time Teaching staff :
(a)The total number of hours spent by a part-time teacher in teaching in one or more schools as also the number of hours spent by him in tuition shall not exceed the total number of hours spent in teaching in a school by a full-time teacher plus the number of hours permitted for undertaking private tuition by a full-time teacher.
(b)A part-time teacher shall intimate the Head before undertaking any tuition.