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] [Section 2] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 2(28) in Arunachal Pradesh University Act, 2012

(28)Teachers
(i)"Teachers of the University" means a Professor, Associate Professor, Assistant Professor and such other persons as may be appointed for imparting instructions or conducting research in the University or in any College or Institution maintained by the University and are designated as teachers by the Statutes;
(ii)"Recognized Teacher" means such persons as are recognized by the University for the purpose of imparting instruction in a College or any Institution not maintained by the University admitted to the privileges of the University, and are designated as Recognized teachers by the Statutes;
(iii)"Approved Teachers" means such persons as are approved by the University for imparting instructions in Institutions admitted to the privileges of the University, providing instruction for a Diploma or Certificate Course or both, and are designated as Approved teachers by the Statutes;