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] [Entire Act]

State of Maharashtra - Section

Section 2 in The Maharashtra Educational Institutions (Regulation of Fee) Act, 2011

2. Definitions.

- In this Act, unless the context otherwise requires,-
(a)"academic year" means the year specified by the Government or, as the case may be, any Board or Council to which respective school is affiliated ;
[(a-1) "aggrieved parents group" means the group of parents of the children, not be less than 25 per cent of the total parents of the children of affected standard or school, as the case may be, who are aggrieved by any decision under the Act ;] [Inserted by Maharashtra Act No. 28 of 2019, dated 26.8.2019.]
(b)"aided school" means a school receiving any kind of recurring grant or assistance in monetary or non-monetary form, from the Government or the concerned authority for defraying its expenditure ;
(c)"appointed date" means the date appointed by the State Government under sub-section (3) of section 1 ;
(d)"Divisional Fee Regulatory Committee" means the Divisional Fee Regulatory Committee constituted under section 7 ;
(e)"Deputy Director" means the Deputy Director of Education or any equivalent officer designated as such by the State Government, working under the Director of Education (Primary), Director of Education (Secondary and Higher Secondary) , or Deputy Director of any other Directorate of the State Government, entrusted with the task of supervision of the educational institutions imparting any kind of education in the State ;
(f)"Diploma in Teachers Education College" means a training college for diploma in teachers education approved by the National Council for Teachers Education ;
(g)"Director" means the Director of Education or any equivalent officer designated as such by the State Government and includes the Director of Education (Primary), Director of Education (Secondary and Higher Secondary), or Director of any other Directorate of the State Government, entrusted with the task of supervision of the educational institutions imparting any kind of education in the State ;
(h)"Educational Division" means an Educational Division notified as such by the State Government, by notification in the Official Gazette;
(i)"elementary education" means the education from first class to eighth class ;
(j)"Executive Committee" means the Executive Committee of the Parent-Teachers Association ;
(k)[ "fee" means the amount, fixed as a fee under sections 5 and 6 and includes,- [Substituted by Maharashtra Act No. 28 of 2019, dated 26.8.2019.]
(i)tuition fee including curriculum essential;
(ii)term fee, which shall not exceed one month tuition fee per term;
(iii)library fee;
(iv)laboratory fee;
(v)gymkhana fee ;
(vi)caution money.
Explanation. - "caution money" means the deposit of money for the purposes of handling or damage of laboratory instruments, library deposit and for sports instruments;
(vii)examination fee ;
(viii)hostel fee and mess charges ;
(ix)admission fee.
Explanation-I. - Where the student is admitted into the school having the facility to undertake education upto the tenth standard or any standard below it, starting from grade one, the student shall not be required to pay the admission fee once again.Explanation-II. - The admission fee shall not be more than one month fee of the tuition fee ;
(x)deposit as security amount or amount payable for any curricular or co-curricular item as may be prescribed;
(xi)any other amount payable by a student towards any curricular or co-curricular activities or facilities provided by the school ;]
(l)"Government" means the State Government or the Central Government, as the case may be ;
(m)" Government school" means a school established, owned or maintained by the Government or a local authority ;
(n)"local authority" means,-
(i)in relation to educational institution managed by a Zilla Parishad, the Zilla Parishad constituted under the Maharashtra Zilla Parishads and Panchayat Samitis Act, 1961 (Maharashtra V of 1962);
(ii)in relation to educational institution managed by the Municipal Corporation, the Municipal Corporation constituted under the Mumbai Municipal Corporation Act (Bombay III of 1888), the Bombay Provincial Municipal Corporations Act, 1949 (Bombay LIX of 1949), or as the case may be, the City of Nagpur Corporation Act, 1948 (C.P. and Berar II of 1950);
(iii)in relation to educational institution managed by the Municipal Council, Nagar Panchayat or, as the case may be, Industrial Township, the Municipal Council, Nagar Panchayat or Industrial Township constituted under the Maharashtra Municipal Councils, Nagar Panchayats and Industrial Townships Act, 1965 (Mah. XL of 1965);
(iv)any other authority treated as local authority under any other law ;
(o)"management" means,-
(i)in the case of a school managed by the Government, the Government ;
(ii)in the case of school managed by a local authority, the local authority ;
(iii)in any other case, managing committee or the governing body, by whatever name called, of school to which the affairs of the school are entrusted and, where such affairs are entrusted to any person, by whatever name or designation called, includes such person ;
(p)"minority educational institution" means the Government approved institution established and administered by minority having right to do so under clause (1) of article 30 of the Constitution of India ;
(q)"Parent-Teachers Association" means the Parent-Teachers Association constituted under section 4 ;
(r)"pre-primary school" means a Nursery, Junior Kinder Garten, Senior Kinder Garten level or any school imparting education upto pre-primary school level for children having age 3 to 6 years, by whatever name called and of any medium attached in the prescribed manner to the school, but does not include a creche ;
(s)"prescribed" means prescribed by the rules made under this Act ;
(t)"private educational institution" means any private management including the management of the minority educational institution running the school or Diploma in Teachers Education College ;
(u)"profiteering" means any amount accepted in cash or kind, directly or indirectly which is in excess of the fee fixed or approved as per the provisions of this Act ;
(v)"Revision Committee" means the Revision Committee constituted under section 11 ;
(w)"rules" means the rules made under this Act;
(x)"school" means a pre-primary school, primary school, school imparting elementry education, secondary school, higher secondary school or junior college recognised by the Government and managed by any management and affiliated to any Indian or foreign course or Board, whether aided, partially aided, un-aided or permanently unaided, including the school run by the minority educational institution but does not include a school imparting religious instructions only.