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 3] [Entire Act]

State of Rajasthan - Section

Section 30 in Rajasthan Non-Government Educational Institutions Act, 1989

30. Inspection for payment of salaries

.— The District Education Officer or any other officer of the Education Department not below the rank of the said officer may, at any time, for the purposes of this Act, inspect or cause to be inspected any recognised institution or call for such information or records (including registers, books of accounts, vouchers, etc.) from its management with regard to the payment of salaries to employees or give to such management any direction for proper management of financial matters (including prohibition of any wasteful expenditure), as he thinks fit, so as to enable the management to pay salaries to the employees regularly and the management shall comply with such directions.