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 West Bengal - Section

Section 2 in The West Bengal Pre-University, University Entrance And Three-Year Degree Course (Discontinuance Of Admission For Prosecution Of Study) Act, 1978

2. Definitions.

- In this Act, unless the context otherwise requires, -
(a)"academic year" means, -
(i)in relation to the college or university, a period of twelve months beginning on the first of June,
(ii)in relation to an institution imparting instruction for Higher Secondary course, a period or twelve months beginning on the first day of July;
(b)"Board" means the West Bengal Board of Secondary Education established under the West Bengal Board of Secondary Education Act, 1963;
(c)"college" means a college affiliated to a University and includes a constituent college, a Government sponsored college and a Government college;
(d)"constituent college" means a college recognised as such by a University and includes a Government college;
(e)"Council" means the West Bengal Council of Higher Secondary Education established under the West Bengal Council of Higher Secondary Education Act, 1975;
(f)"Governing Body", in relation to a college, means the managing committee or any other body charged with the management of the affairs of that college and recognised as such by the University to which such college is affiliated;
(g)"Government college" means a college maintained and managed by the State Government;
(h)"Government sponsored college" means a college declared by the State Government as such;
(i)"Higher secondary course", in relation to the Council, means the course of study leading to a certificate of the Council;
(j)"Higher Secondary Examination", in relation to the Board, means the examination instituted by the Board under clause (f) of sub-section (2) of section 27 of the West Bengal Board of Secondary Education Act, 1963;
(k)"institution" means a Higher Secondary School or an educational institution imparting instruction for Higher Secondary course and includes a college or a unit or department of a college or institution imparting such instruction;
(l)"Pre-University course" means a course of study leading to a certificate of a university, the conferment of which on a student qualifies him for admission to diploma or degree course instituted by such University or by the Government or by a Statutory Body;
(m)"three-year degree course" means a course of study for a period of three academic years of a University leading to a degree of such University;
(n)"University" means any of the Universities constituted or established, as the case may be, under -
(i)the Jadavpur University Act, 1955,
(ii)the Burdwan University Act, 1959,
(iii)the Kalyani University Act, 1960,
(iv)the North Bengal University Act, 1961,
(v)the Rabindra Bharati Act, 1961, and
(vi)the Calcutta University Act, 1966;
(o)"University Entrance course" means a course of study leading to a certificate of a University, the conferment of which on a student qualifies him for admission to a diploma or degree course instituted by such University or by the Government or by a Statutory Body.