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 12] [Entire Act]

Union of India - Section

Section 2 in The Indira Gandhi National Open University Act, 1985

2.

In this Act, and the Statutes made hereunder, unless the context otherwise requires.
(a)"Academic Council" means the Academic Council of the University;
(b)"Board of Management" means the Board of Management of the University;
(c)"Board of Management" means the Board of Recognition of the University;
(d)"College" means a College or other academic institution established or maintained by, or admitted to the privileges of the University;
(e)"Distance education systems" means the system of imparting education through any means of communication, such as broadcasting, telecasting, correspondence course, seminars, contact programmes or the combination of any two or more of such means;
(f)"Employee" means any person appointed by the University, and includes teachers and other academic staff of the University;
(g)"Finance Committee" means the Finance Committee of the University;
(h)"Governing Body", in relation to a College, means any body (by whatever name called-charged with the management of the affairs of the College and recognized as such by the University;
(i)"Planning Board" means the Planning Board of the University;
(j)"Regional Centre" means a centre established or maintained by the University for the purpose of co-ordinating and supervising the work of Study Centres and recognized and for performing such other functions as may be co0nferred on such centre by the Board of Management;
(k)"Regulations" means the Regulations made by any authority of the University under this Act for the time being in force;
(l)"School" means a School of Studies of the University
(m)"Statutes" and "Ordinances" mean, respectively, the Statutes and Ordinances of the University for the time being in force;
(n)"Student' means a student of the University, and includes any person who has enrolled himself for pursuing any course of study of the University;
(o)"Study Centre" means a centre established, maintained or recognized by the University for the purpose of advising, counseling or for rendering any other assistance required by the students;
(p)"Teachers" means Professors, Readers, Lecturers and such other persons as may be designated at such by the Ordinance for imparting instruction in the University or for giving guidance or rendering assistance to students for pursuing any course of study of the University;
(q)"University" means the Indira Gandhi National Open University established under this Act;
(r)"Vice-Chancellor" and "Pro-Vice-Chancellor" mean, respectively, the Vice-Chancellor and a Pro-Vice-Chancellor of the University;