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 2] [Entire Act]

Union of India - Section

Section 2 in The Central Agricultural University Act, 1992

2. Definitions.

In this Act, and in all Statutes made hereunder, unless the context otherwise requires,--
(a)"Academic Council" means the Academic Council of the University;
(b)"academic staff" means such categories of staff as are designated as academic staff by the Ordinances;
(c)"agriculture" means the basic and applied sciences of the soil and water management, crop production including production of all garden crops, control of plants, pests and diseases, horticulture including floriculture, animal husbandry including veterinary and dairy science, fisheries, forestry including farm forestry, homescience, agricultural engineering and technology, marketing and processing of agricultural and animal husbandry products, land use and management;
(d)"Board" means the Board of Management of the University;
(e)"Board of Studies" means the Board of Studies of the University;
(f)"Chancellor" means the Chancellor of the University;
(g)"college" means a constituent college of the University whether located at the headquarters, campus or elsewhere;
(h)"Department" means a Department of Studies of the University;
(i)"employee" means any person appointed by the University and includes teachers and other staff of the University;
(j)"extension education" means the educational activities concerned with the training of orchardists, farmers and other groups serving agriculture, horticulture, fisheries and improved practices related thereto and the various phases of scientific technology related to agriculture and agricultural production including post harvest technology and marketing;
(k)"Faculty" means Faculty of the University;
(l)"North-Eastern region" means the North-Eastern region of India comprising the States of Arunachal Pradesh, Manipur, Meghalaya, Mizoram, [Nagaland] [Inserted by Act 45 of 2016.], Sikkim and Tripura;
(m)"Ordinances" means the Ordinances of the University;
(n)"Regulations" means the Regulations made by any authority of the University;
(o)"Research Advisory Committee" means the Research Advisory Committee of the University;
(p)"Statutes" means the Statutes of the University;
(q)"student" means a person enrolled in the University for undergoing a course of studies for obtaining a degree, diploma or other academic distinction duly instituted;
(r)"teachers" means Professors, Associate Professors, Assistant Professors, Teaching Faculty Members and their equivalent appointed for imparting instruction or conducting research or extension education programmes or combination of these in the University, college or any institute maintained by the University and designated as teachers by the Ordinances;
(s)"University" means the Central Agricultural University established under this Act;
(t)"Vice-Chancellor" means the Vice-Chancellor of the University;
(u)"Visitor" means the Visitor of the University.