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 170] [Entire Act]

Union of India - Section

Section 24 in The Right of Children to Free and Compulsory Education Act, 2009

24. Duties of teachers and redressal of grievances. -

(1)A teacher appointed under sub-section (1) of section 23 shall perform the following duties, namely:-
(a)maintain regularity and punctuality in attending school;
(b)conduct and complete the curriculum in accordance with the provisions of sub-section (2) of section 29;
(c)complete entire curriculum within the specified time;
(d)assess the learning ability of each child and accordingly supplement additional instructions, if any, as required;
(e)hold regular meetings with parents and guardians and apprise them about the regularity in attendance, ability to learn, progress made in learning and any other relevant information about the child; and
(f)perform such other duties as may be prescribed.
(2)A teacher committing default in performance of duties specified in sub-section (1), shall be liable to disciplinary action under the service rules applicable to him or her:Provided that before taking such disciplinary action, reasonable opportunity of being heard shall be afforded to such teacher.
(3)The grievances, if any, of the teacher shall be redressed in such manner as may be prescribed.