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 498] [Entire Act]

Union of India - Section

Section 2 in The University Grants Commission Act, 1956

2. Definitions .-In this Act, unless the context otherwise requires,-

(a)"Commission" means the University Grants Commission established under section 4;
(b)"executive authority", in relation to a University, means the chief executive authority of the University (by whatever name called) in which the general administration of the University is vested;
(c)"Fund" means the Fund of the University Grants Commission constituted under section 16;
(d)"member" means a member of the University Grants Commission and includes the Chairman [and Vice-Chairman];
(e)"prescribed" means prescribed by rules made under this Act;
(f)"University" means a University established or incorporated by or under a Central Act, a Provincial Act or a State Act, and includes any such institution as may, in consultation with the University concerned, be recognized by the Commission in accordance with the regulations made in this behalf under this Act.