Section 34(4)(b) in Tamil Nadu Recognised Private Schools (Regulation) Act, 1973
(b)the Government -(i)shall take all such steps as may be necessary to efficiently manage and run the private school in accordance with any law applicable to the private school insofar as such law is not inconsistent with this Act and the rules made thereunder and to take into the custody or control of the Government all the property, effects and actionable claims to which the private school is or appears to be entitled, and all the property and effects of the private school shall be deemed to be in the custody of the Government as on and from the date of the order; and(ii)may afford such special educational facilities as were, immediately before the making of the order under sub-section (1) afforded at the private school.