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]

NCT Delhi - Section

Section 55 in The Delhi School Education Rules, 1973

55. Lapse of recognition in other cases.

(1)If a recognised school ceases to function or is shifted to a different locality or is transferred to a different trust, society, individual or a group of individuals without the previous approval of the appropriate authority, its recognition shall lapse on such ceaser, shifting or transfer, as the case may be, and it shall, for the purpose of future recognition, be treated, as a new school.
(2)Where one or more of the conditions of recognition, specified in sub-section (1) of section 4 or in rule 50, are not complied with by any recognised school, [the appropriate authority shall] [Substituted by The Delhi School Education (Amendment) Rules, 1990 (w.e.f. 23.2.1990).], by a written notice, draw the attention of the school to such non-compliance; and, if within [sixty] [Substituted by The Delhi School Education (Amendment) Rules, 1990 (w.e.f. 23.2.1990).] days from the date of service of such notice, any such condition for the recognition is not complied with, the recognition granted to such school shall, on the expiry of the said period of [sixty days] [Substituted by The Delhi School Education (Amendment) Rules, 1990 (w.e.f. 23.2.1990).], stand lapsed.