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 Bihar - Section

Section 54B in The Bihar and Orissa Local Self-Government Act, 1885

54B. Application of District Education Fund.

- The District Education Fund shall subject to such rules as may be prescribed by the State Government, be applicable to the following object, namely:-
(i)the construction, maintenance and repairs of any works connected with schools for the maintenance and management of which the Board is responsible under Section 62 or Section 63;
(ii)the payment of salaries and allowances of masters, assistant masters and other establishments of such schools;
(iii)the payment of gratuities and contributions towards Provident Funds of masters, assistant masters and other establishments of such schools;
(iv)the payment of salaries and allowances of the establishments of the District Board for purposes of education;
(v)the payment of grants-in-aid to schools and educational institutions other than those referred to in Section 62 or Section 63; and
(vi)the payment of any other expenses in connection with education as may be determined by the State Government from time to time.