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 Maharashtra - Section

Section 2 in The FLAME University Act, 2014

2. Definitions.

- In this Act, unless the context otherwise requires,-
(a)"Board of Management" means the Board of Management constituted under section 22 ;
(b)"campus" means the area of the University within which it is established ;
(c)"distance education" means education imparted by combination of any two or more means of communications, viz. broadcasting, telecasting, correspondence courses, seminars, contact programmes and any other such methodology ;
(d)"employee" means any person appointed by the University and includes teachers, officers and other staff of the University ;
(e)"fee" means monetary collection made by the University or its colleges, institutions or study centers, as the case may be, from the students by whatever name it may be called, which is not refundable;
(f)"Government" or "State Government" means the Government of Maharashtra ;
(g)"Governing Body" means the Governing Body constituted under section 21 ;
(h)"higher education" means pursuit of knowledge beyond learning at the stage of school education ;
(i)"hostel" means a place of residence for the students of the University or its institutions and study centers, established or recognized to be as such by the University ;
(j)"notification" means a notification published in the Official Gazette ;
(k)"Official Gazette" means the Maharashtra Government Gazette ;
(l)"prescribed" means prescribed by the statutes or ordinances or regulations, as the case may be, made by or under this Act ;
(m)"regulating body" means a body established by the Central Government for laying down norms and conditions for ensuring academic standards of higher education, such as University Grants Commission, All India Council of Technical Education, National Council of Teacher Education, Medical Council of India, Pharmacy Council of India, National Council of Assessment and Accreditation, Indian Council of Agriculture Research, Distance Education Council, Council of Scientific and Indian Research, etc. and includes the Government ;
(n)"rules" means the rules made by the State Government ;
(o)"section" means a section of this Act ;
(p)"sponsoring body" means the Foundation for Liberal and Management Education Society, Pune registered as a society under the Societies Registration Act, 1860 (21 of 1860) and as a trust under the Maharashtra Public Trusts Act (XXIX of 1950) ;
(q)"State" means the State of Maharashtra ; Definitions.
(r)"statutes", "ordinances" and "regulations" means respectively, the statutes, ordinances and regulations of the University made under this Act ;
(s)"student" means a person enrolled in the University for taking a course of study for a degree, diploma or other academic distinctions instituted by the University, including a research degree ;
(t)"study center" means a center established and maintained or recognized by the University for the purpose of advising, counseling or for rendering any other assistance required by the students in the context of distance education ;
(u)"teacher" means a Professor, Associate Professor, Assistant Professor or any other person required to impart education or to guide research or to render guidance in any form to the students for pursuing a course of study of the University ;
(v)"University" means the FLAME University, Pune established under this Act.