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 Kerala - Section

Section 2 in Kerala Veterinary and Animal Sciences University Act, 2010

2. Definitions.

- In this Act, unless the context otherwise requires,-
(a)"Academic Council" means the academic council of the University;
(b)"Authority" means any authority of the University specified in section 20;
(c)"Animal or livestock" means all domesticated animals and wild animals, birds, reptiles and all other animal life forms, except the human beings;
(d)"Animal Sciences" means the study of all aspects of farm animals, companion animals and will animals, their biology and welfare with a view to augment animal production, Dairy Science and Technology or to help disease diagnosis:
(e)"Board of Management" means the board of management of the University;
(f)"Board of Studies" means the board of studies of the University;
(g)"Chancellor" means the Chancellor of the University;
(h)"College" means an institution imparting education in Veterinary and Animal Sciences, Dairy Science and Technology, owned and managed by the University or other institutions affiliated to the University situated in the State of Kerala;
(i)"Constituent College" means a college owned and managed by the University;
(j)"Dean" means chief academic and administrative head of a college;
(k)"Government" means the Government of Kerala;
(l)"Hostel" means a unit of residence for students of the University maintained or recognized by the University in accordance with the provisions of this Act,
(m)"Management Council" means the management council of the University;
(n)"Prescribed" means prescribed by the Statutes, Ordinances or regulations made by or under this Act;
(o)"Pro-Chancellor" means Pro-Chancellor of the University;
(p)"Scheduled castes" means such castes, races or tribes or parts of or groups within castes, races or tribes as are deemed to be scheduled castes in relation to the State of Kerala under article 341 of the Constitution of India;
(q)"Scheduled tribes" means such tribes or tribal communities or parts of or groups within such tribes or tribal communities as are deemed to be scheduled tribes in relation to the State of Kerala under article 342 of the Constitution of India;
(r)"Specified date" means the date specified by notification by Government for the purposes of this Act;
(s)"State" means State of Kerala;
(t)"Statutes", "Ordinances" and "Regulations" mean respectively the Statutes, Ordinances and Regulations of the University;
(u)"University" means the Kerala Veterinary and Animal Sciences University established under section 3 of this Act;
(v)"University Grants Commission" means the Commission established under section 4 of the University Grants Commission Act, 1956 (Central Act 3 of 1956).
(w)"Vice-Chancellor" means the Vice-Chancellor of the University.
Chapter - II The University