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 1] [Entire Act]

Union of India - Section

Section 2 in The Indira Gandhi National Tribal University Act, 2007

2. Definitions :

(1)In this Act, and in all Statutes made hereunder, unless the context otherwise requires,
(a)"Academic Board" in relation to a regional centre or a recognised institution means the academic body charged with the academic matters of such centre or institution, as the case may be, and recognised as such by the University;
(b)"Academic Council" means the Academic Council of the University;
(c)"academic staff" means such categories of staff as are designated as academic staff by the Ordinances;
(d)"Affiliated College" means a college admitted to the privileges of the University;
(e)"Board of Studies" means the Board of Studies of the University;
(f)"Campus" means the unit established or constituted for making arrangements for instruction, or research, or both, and includes off-campuses;
(g)"Chancellor", "Vice-Chancellor" and "Pro-Vice-Chancellor" mean, respectively, the Chancellor, Vice-Chancellor and Pro-Vice-Chancellor of the University;
(h)"College Development Council" means the College Development Council of the University;
(i)"Court" means the Court of the University;
(j)"Dean" means Head of a Faculty of the University;
(k)"Department" means a Department of Studies and includes a Centre of Studies;
(l)"distance education system" means the system of imparting education through any means of communication, such as broadcasting, telecasting, webcasting correspondence courses, seminars, contact programmes or the combination of any two or more such means;
(m)"Director" means Head of a Regional Centre;
(n)"employee" means any person appointed by the University and includes teachers and other staff of the University;
(o)"Executive Council" means the Executive Council of the University;
(p)"Faculty" means a Faculty of the University;
(q)"Finance Committee" means the Finance Committee of the University;
(r)"Hall" means a unit of residence or of corporate life for the students of the University, or of a College or of an Institution, maintained or recognised by the University;
(s)"Institution" means an academic institution, not being a College, maintained by, or admitted to. the privileges of, the University;
(t)"Management Board" in relation to a regional centre or a recognised institution means the governing body charged with the management of the affairs of such centre or institution, as the case may be, and recognised as such by the University;
(u)"Principal" means the Head of a College or an Institution maintained by the University and includes, where there is no Principal, the person for the time being duly appointed to act as Principal, and in the absence of the Principal, or the acting Principal, a Vice-Principal duly appointed as such;
(v)"recognised teachers" means such persons as may be recognised by the University for the purpose of imparting instructions in a College or an Institution admitted to the privileges of the University;
(w)"Regional Centres" means off-campuses constituted by the University and functioning as part of the University, established in more tribal dominated areas, as prescribed in the Statutes;
(x)"Regulations" means the Regulations made by any authority, of the University under this Act for the time being in force;
(y)"Scheduled Population" means and includes the Scheduled Tribes as well as Scheduled Castes, as defined in the Constitution of India;
(z)"Statutes" and "Ordinances" mean, respectively, the Statutes and the Ordinances of the University, for the time being in force;
(za)"teachers of the University' means Professors, Readers, Lecturers and such other persons as may be appointed for imparting instructions or conducting research in the University or any College or Institution maintained by the University and are designated, as teachers by the Ordinances;
(zb)"University" means the Indira Gandhi National Tribal University as incorporated under this Act.