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 43] [Entire Act]

State of Uttar Pradesh - Subsection

Section 43(1) in U.P. Board of Secondary Sanskrit Education (Appointment and Conditions of Service of Heads of Institution, Teachers and other employees of the Institutions Rules, 2009

(1)Punishment of a teacher or head of Institution would require the prior approval of the Regional Joint Director of Education who may take' any of the following form-
(a)Dismissal
(b)Removal or Discharge
(c)Reduction in Rank
(d)Diminution in emoluments