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 Haryana Vishwakarma Skill University Act, 2016

2. Definitions.

- In this Act and in all Statutes, Ordinances and Regulations made thereunder, unless the context otherwise requires,-
(a)"All India Council for Technical Education" means the All India Council for Technical Education established under the All India Council for Technical Education Act, 1987 (Central Act 52 of 1987);
(b)"college" means a college maintained by, or admitted to the privileges of the University under this Act;
(c)"Council of Architecture" means the Council of Architecture constituted under the Architects Act, 1972 (Central Act 20 of 1972);
(d)"employee" means any person appointed by the University and includes teachers and all other staff of the University;
(e)"Haryana State Board of Technical Education" means the Haryana State Board of Technical Education established under the Haryana State Board of Technical Education Act, 2008 (19 of 2008);
(f)"Indian Institute of Technology" means the Indian Institute of Technology incorporated under the Institute of Technology Act, 1961 (Central Act 59 of 1961);
(g)"Indian Medical Council" means Indian Medical Council constituted under the Indian Medical Council Act, 1956 (Central Act 102 of 1956);
(h)"Institution" means an institution, not being a college maintained by the University;
(i)"National Council for Vocational Training" means National Council for Vocational Training established by the Central Government;
(j)"National Institute of Technology" means an institution listed in the Schedule to the National Institute of Technology Act, 2007 (Central Act 29 of 2007);
(k)"National Occupational Standards" means the National Occupational Standards developed by the Sector Skill Councils concerned;
(l)"National Skill Development Agency" means the National Skill Development Agency as constituted by the Central Government;
(m)"National Skill Development Corporation" means the National Skill Development Corporation as established by the Central Government;
(n)"National Skill Qualification Framework" means the qualification assurance framework for skills as notified by the Central Government;
(o)"Pharmacy Council of India" means the Council constituted under the Pharmacy Act, 1948 (Central Act 8 of 1948);
(p)"prescribed" means prescribed by the Statutes and Regulations;
(q)"Sector Skill Council" means the Sector Skill Council recognized as such by the National Skill Development Corporation of Central Government;
(r)"State" means the State of Haryana;
(s)"State Government" means the Government of the State of Haryana in the administrative department;
(t)"State Sector Skill Council" means Sector Skill Council recognized as such by the State Government;
(u)"Statutes", "Ordinances" and "Regulations" mean respectively the Statutes, Ordinances and Regulations of the University made under this Act;
(v)"University" means the Haryana Vishwakarma Skill University established under this Act;
(w)"University Grants Commission" means the University Grants Commission established under the University Grants Commission Act, 1956 (Central Act 3 of 1956);
(x)"University teachers" means professors, associate professors, assistant professors and such other persons as may be appointed for imparting instructions, trainings or conducting research in the University or in any college or institution and are designated as teachers by the Ordinances; and
(y)"vocational education" means such education that prepares a person to work as a technician in a trade, craft, or in support role in professions such as engineering, accountancy, nursing, medicine, architecture, law etc.