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 Rajasthan - Section

Section 2 in The Rajasthan Technical University Act, 2006

2. Definitions.

- In this Act, unless the subject or context otherwise requires,-
(i)"Academic Council" means the Academic Council of the University as constituted under section 24;
(ii)"affiliated college" means a college or institution which has been granted affiliation by the University;
(iii)"AICTE" means All India Council for Technical Education, establish under all India Council for Technical Education Act, 1987 (Central Act No. 52 of 1987);
(iv)"authorities" means the authorities of the University as specified by or under this Act;
(v)"Board" means the Board of Management of the University as constituted under section 22;
(vi)"bodies" means the bodies of the University formed by the respective authorities;
(vii)"collaboration" means collaborative academic activity of the University with other universities, academic institutions (local, regional, national or international), research institutions and organizations (research, agriculture, industry, trade and commerce);
(viii)"constituent college" means a college or an institution which imparts technical education and is run and maintained by the University and includes a Faculty of the University;
(ix)"Dean" means head of a Faculty of the University;
(x)"Department" means a Department established, maintained and managed by the University;
(xi)"Director" means a head of an institution including a centre, or a school of the University as designed by the Board of Management;
(xii)"Faculty" means a Faculty of the University;
(xiii)"Government aided technical institution" means technical institution receiving grant-in-aid from the State Government;
(xiv)"institutions" means Government aided technical institutions and private unaided technical institutions;
(xv)"management" means the trustees or the managing or governing body, by whatever name called, of any trust registered under the Rajasthan Public Trusts Act, 1959 (Act No. 42 of 1959) or any society registered under the Rajasthan Societies Registration Act, 1958 (Act No. 28 of 1958) under the management of which one or more colleges or recognized institutions or other institutions are conducted and admitted to the privileges of the University;
(xvi)"Ordinances" means Ordinances of the University made under this Act;
(xvii)"Principal" means the Chief Executive Officer of a college, a Government aided technical institution or a private unaided technical institution;
(xviii)"private un-aided technical institution" means an institution set up by a private management with the prior approval of AICTE to conduct degree or diploma level courses of technical education and not receiving grant-in-aid from the State Government;
(xix)"Regulations" means Regulations of the University made under this Act;
(xx)"Statutes" means Statutes of the University made under this Act;
(xxi)"teacher" means a person appointed or recognized by the University for the purpose of imparting instruction or conducting and guiding research and includes a person who may be declared by the Statutes to be a teacher;
(xxii)"technical education" means programmes of education, research and training in Engineering, Technology. Architecture, Management, Town Planning, Pharmacy, Computer applications and Applied Arts & Crafts and such other programmes as the AICTE may, by notification in the Official Gazette, declare;
(xxiii)"technical institutions" means institutions conducting programmes in the field of technical education:
(xxiv)"University" means the Rajasthan Technical University established under this Act;
(xxv)"University Department" means a Department established and maintained by the University;
(xxvi)"University teacher" means a teacher appointed by the University.