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]

Union of India - Section

Section 3 in The Nalanda University Act, 2010

3. Definitions. -

In this Act, unless the context otherwise requires,-
(a)"Academic Council" means the Academic Council of the University;
(b)"academic staff" means such categories of staff as are designated as academic staff by the Statutes;
(c)"Centre" means a centre established or maintained by the University in any place in India or in East Asia region for the purposes of coordinating and supervising the work of centres in such place or region and for performing such functions as may be conferred on such centre by the Governing Board;
(d)"East Asia region" means the region comprising the territories of the Member States of the East Asia Summit;
(e)"employee" means any person appointed by the University and includes teachers and other staff of the University;
(f)"Faculty" means a Faculty of the University;
(g)"Finance Officer" means the Finance Officer of the University appointed under section 17;
(h)"Governing Board" means the Governing Board of the University constituted under section 7;
(i)"Hall" means a unit of residence, by whatever name called, for students of the University provided, maintained or recognised by it;
(j)"Member States" means the Member States of the East Asia Summit;
(k)"Nalanda Mentor Group" means the group of persons constituted by the communication dated the 28th June, 2007 of the Government of India in the Ministry of External Affairs, inter alia, to examine the framework and structure of International co-operation and partnership which would govern the establishment of the University;
(l)"Ordinances" means the Ordinances of the University;
(m)"prescribed" means prescribed by Statutes, Ordinances or by Regulations;
(n)"recognised institution" means an institution of higher learning maintained or recognised by, or associated with, the University;
(o)"Registrar" means the Registrar of the University appointed under section 16;
(p)"Regulations" means the Regulations of the University;
(q)"School" means a school of studies of the University;
(r)"Statutes" means the Statutes of the University;
(s)"teacher" means professor, associate professor, assistant professor and research staff of the University appointed or recognised by the University for imparting instructions or conducting research in the University or for giving guidance to students for pursuing any course of study of the University and are designated as teachers by the Statutes;
(t)"University" means the Nalanda University established and incorporated under section 4.