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 8] [Entire Act]

State of Karnataka - Section

Section 41 in Karnataka Education Act, 1983

41. Management of recognised educational institutions.

(1)No recognised private educational institutions shall be managed except in conformity with the rules which the State Government may frame for such institutions after previous publication.
(2)The rules under sub-section (1) may, inter alia, include,-
(a)qualification for posts of teaching and non-teaching employees;
(b)the manner of recruitment of the teaching and non-teaching employees;
(c)scales of pay and allowances admissible;
(d)leave, pension, provident fund, insurance and such other benefits;
(e)maintenance and enforcement of discipline of employees;
(f)powers, functions and responsibilities of the management;
(g)duties and responsibilities of the Secretary; and
(h)maintenance and submission of records, accounts and other returns to the prescribed authority.
(3)While recruiting the teaching and non-teaching employees, every recognised educational institution shall comply with the orders issued by the State Government from time to time for reservation of posts to Scheduled Castes, Scheduled Tribes and other backward classes of citizens and the weaker sections of people.
(4)The Governing Council shall have the power to appoint the head of the institution and also to take disciplinary action against him according to the prescribed rules.
(5)If there is a change in the Governing Council of the institution or change in the location of the institution a fresh application for recognition shall be made as if it were a newly started institution.