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 6] [Entire Act]

Union of India - Subsection

Section 6(1) in The Right of Children to Free and Compulsory Education Rules, 2010

(1)The area or limits of neighbourhood within which a school has to be established by the appropriate Government or the local authority shall be.
(a)in respect of children in classes from I to V, a school shall be established within a walking distance of one km of the neighbourhood;
(b)in respect of children in classes from VI to VIII, a school shall be established within a walking distance of three km of the neighbourhood;