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]

State of Kerala - Section

Section 2 in Kerala University Act, 1969

2. Definitions.

- In this Act, unless the context otherwise requires,-
(1)"Academic Council" means the Academic Council of the University;
(2)"affiliated college" means a college affiliated to the University in accordance with the provisions of this Act and the Statutes and in which instruction is provided in accordance with the provisions of the Statutes, Ordinances and Regulations ;
(3)"annual meeting" means one of the ordinary meetings of the Senate held every year under sub-section (1) of section 18 and declared by the Statutes to be the annual meeting of the Senate;
(4)"Board of Studies" means a Board of Studies of the University;
(5)"Chancellor" means the Chancellor of the University ;
(6)"College" means an institution maintained by, or affiliated to, the University, in which instruction is provided in accordance with the provisions of the Statutes, Ordinances and Regulations;
(7)"Department" means a department designated as such by the Ordinances or Regulations with reference to a subject or group of subjects ;
(8)"educational agency" means any person or body of persons who or which establishes and maintains a private college ;
(9)"Faculty" means a Faculty of the University ;
(10)"hostel" means a unit of residence for the students of the University, or the colleges or institutions maintained by, or affiliated to, the University in accordance with the provisions of this Act or the Statutes or Ordinances ;(11} "prescribed" means prescribed by this Act, or the Statutes Ordinances, Regulations, rules or bye-laws made thereunder ;
(12)"Principal" means the head of a College;
(13)"private college" means a college maintained by an agency other than the Government or the University and affiliated to the University ;
(14)"Pro-Chancellor" means the Pro-Chancellor of the University ;
(15)"Pro-Vice-Chancellor" means the Pro-Vice-Chancellor of the University ;
(16)"recognised institution" means an institution for research or special studies, other than an affiliated college, recognised as such by the University ;
(17)"recognised teacher" means a person employed as a teacher in an affiliated institution and whose appointment has been approved by the University ;
(18)"registered graduates" means graduates registered under the provisions of this Act and the Statutes and includes graduates deemed to be registered graduates ;
(19)"Senate" means the Senate of the University;
(20)"State" means the State of Kerala ;
(21)"Statutes", "Ordinances", "Regulations", "bye-laws" and "rules" mean respectively the "Statute", "Ordinances", "Regulations", "bye-laws" and "rules" of the University;
(22)"student" means a part-time or full-time student receiving instruction or carrying on research in any of the colleges or recognised institutions ;
(23)"Syndicate" means the Syndicate of the University ;
(24)"teacher" means a Principal, Professor, Assistant Professor, Reader, Lecturer, Instructor or such other person imparting instruction or supervising research in any of the colleges or recognised institutions and whose appointment has been approved by the University ;
(25)"teachers of the University" means persons employed as teachers in institutions maintained by the University ;
(26)"University" means the University of Kerala constituted under this Act;
(27)"University area" means the area to which this Act extends under sub-section (I) of section 4;
(28)"University Fund" means the Kerala University Fund established under sub-section (1) of section 41;
(29)"Vice-Chancellor" means the Vice-Chancellor of the University.