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 Haryana - Section

Section 2 in The Haryana Sports Council Act, 2016

2. Definitions.

- In this Act, unless the context otherwise requires,-
(a)"Appellate Tribunal" means the Appellate Tribunal constituted under section 40;
(b)"awardee" means a sportsperson who has been awarded sports award at State, National or International level, as recognized by the State Government;
(c)"Block Sports Council" means a Block Sports Council constituted under section 22;
(d)"Corporation Sports Council" means a Corporation Sports Council constituted under section 16;
(e)"district" means a revenue district;
(f)"District Sports Council" means the a District Sports Council constituted under section 9;
(g)"educational institution" means a university, college, school, engineering college, medical college, polytechnic, industrial training institute or such other institution where instructions are imparted in any scientific, technical or arts subjects or any other institution as notified by the State Government;
(h)"existing sports council" means the existing sports council either at the State level or district level;
(i)"member" means a member of the State Sports Council, District Sports Council, Corporation Sports Council, Municipal Sports Council, Town Sports Council, Block Sports Council or any other sports promotion body, as the case may be, constituted under this Act;
(j)"Municipal Sports Council" means a Municipal Sports Council constituted under section 18;
(k)"prescribed" means prescribed by the rules made under this Act;
(l)"registered sports organization" means a Sports Organization registered with the State Sports Council;
(m)"recognized sports discipline" means such sports discipline as recognized by the State Government by notification;
(n)"regulations" means regulations made by the State Sports Council under this Act;
(o)"sports" shall include such outdoor and indoor sports, games, yoga and other physical activities including traditional sports, self-defence skills, adventure sports, martial arts and shall include any other physical or mental activity, as the State Government may, specify, by notification, in the Official Gazette;
(p)"sportsperson" means a person who has participated in any of the recognized sports discipline at District, State, National or International level in recognized sports competitions;
(q)"sports club" means a sports body registered with the Corporation Sports Council, Municipal Sports Council, Town Sports Council, Block Sports Council, as the case may be;
(r)"sports organization" means an organization constituted in accordance with law for the time being in force and having a written constitution for the promotion of sports and games and includes all sports association of recognized sports disciplines at the State and district level;
(s)"Standing Committee" means the Standing Committee constituted under section 8;
(t)"State Government" means the Government of the State of Haryana;
(u)"State Sports Council" means the Haryana State Sports Council constituted under section 3;
(v)"Town Sports Council" means a Town Sports Council constituted under section 20.