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 Dr. Babasaheb Ambedkar Technological University Act, 2014

2. Definitions.

- In this Act, unless the context otherwise requires,-
(1)"Academic Council" means the Academic Council of the University;
(2)"academic staff" means such categories of staff as are designated as academic staff of the University;
(3)"affiliated college" means a college which has been granted affiliation by the University;
(4)"appointed day" means the day notified under sub-section (2) of section 1;
(5)"autonomy" means a privilege of the University conferred by the Statutes to permit an affiliated college, institution or a University department to conduct academic programmes and examinations, develop syllabus for the respective subjects and issue certificates of passing the examinations, etc. An affiliated college, institution or a University department which has been granted autonomy shall have full academic administrative and financial autonomy subject to the provisions of the Act and Statutes;
(6)"autonomous college", "autonomous institution" or "autonomous department" means a college, institution or department to which autonomy is granted and is designated to be so by the Statutes;
(7)"Board of Studies" means the Board of Studies of the University;
(8)"Chancellor" means the Chancellor of the University;
(9)"college" means a college conducted by the University, or affiliated to the University, situated in the University area;
(10)"conducted institution" means the institution conducted by the University;
(11)"Denotified Tribes (Vimukta Jatis)" means tribes, declared as such by the State Government, from time to time;
(12)"department" means a department designated to be so by the Statutes, with reference to a subject or a group of subjects;
(13)"Director" means a head of an institution, including a Regional centre, or a school of the University;
(14)"Director of Technical Education" means the Director of Technical Education, Maharashtra State;
(15)"Dean" means the Dean of the Faculty;
(16)"Dean of Research and Development" means the head of research and development of every centre of advanced study, so appointed, who shall perform his functions including instruction, teaching, training or research as may be prescribed;
(17)"Executive Council" means the Executive Council of the University;
(18)"existing University" means the Dr. Babasaheb Ambedkar Technological University, constituted under the Dr. Babasaheb Ambedkar Technological University Act, 1989 (Mah XXII of 1989);
(19)"extension education and service" means educational activities undertaken by the University, other than regular training activities for the purpose of transference of technology to the backward areas of the State and includes the work which may be undertaken by the University for organizing villagers or groups of families for developmental activities and making them self-reliant by ensuring that necessary services, assistance and help are made available to them from the concerned quarters including the Government Departments and various corporations established by the State Government;
(20)"Faculty" means a faculty to the University;
(21)"Finance Committee" mean the Finance Committee of the University;
(22)"Government" or "State Government" means the Government of Maharashtra;
(23)"grievances committee" means the grievances committee constituted to look into the grievances of the employee concerned;
(24)"hostel" means a place of residence for the students of the University or college or institutions provided, maintained or recognized by the University;
(25)"Head of the conducted institution" means the teacher, principally responsible for instructions or research in the conducted institution;
(26)"Head of department" means the teacher principally responsible for instruction, training or research in a department;
(27)"Head of the recognized institution" means the person principally responsible for administration and teaching in the recognized institution;
(28)"institution" means an academic institution of higher learning, not being a college, associated with and admitted to the privileges of the University;
(29)"Local Managing Committee" means a committee constituted for an affiliated college under the provisions of this Act;
(30)"management" means the trustees or the managing or governing body, by whatever name called, of any trust registered under the Bombay Public Trusts Act, 1950 (XXIX of 1950) or any society registered under the Societies Registration Act, 1860, (21 of 1860) under whose management an institution to be admitted to the privileges of the University functions;
(31)"Nomadic Tribes" means tribes wandering from place to place in search of their livelihood, as declared by the State Government, from time to time;
(32)"Other Backward Classes" means and includes such classes or parts of or groups within such classes as are declared, from time to time, by the State Government to be Other Backward Classes;
(33)"Planning and Evaluation (Monitoring) Board" means the Planning and Evaluation (Monitoring) Board of the University;
(34)"prescribed" means prescribed by the Statutes, Ordinances or regulations as the case may be, made by or under this Act;
(35)"principal" means head of a college, specialized educational institution, or other recognized institutions duly approved by the University;
(36)"recognized institution" means an institution of higher learning, research or specialized studies, other than a college, and recognized to be so by the University;
(37)"Regional centre" means a centre established or maintained by the University, as its constituent unit, for the purpose of coordinating and supervising the work of students and institutions and for rendering any other assistance including training, conducting classes and administering examinations and for performing such other functions as may be conferred on such centre by the Executive Council;
(38)"Schedule" means Schedules appended to this Act;
(39)"Scheduled Castes" means such castes, races or tribes or parts of, or groups within, such castes, races or tribes as are deemed to be Scheduled Castes, in relation to the State of Maharashtra under article 341 of the Constitution of India and, for the purposes of this Act includes Nav-Buddhas;
(40)"Scheduled Tribes" means such tribes or tribal communities or parts of, or groups within, such tribes or tribal communities as are deemed to be Scheduled Tribes in relation to the State of Maharashtra under article 342 of the Constitution of India residing in any part of the State of Maharashtra and, for the purpose of this Act, includes Vimukta Jatis and Nomadic Tribes;
(41)"Statutes", "Ordinances" and "regulations" mean, respectively, the Statutes, the Ordinances and the regulations of the University made or deemed to have been made under this Act;
(42)"Sub-centre" means a centre established and maintained by the University, as its constituent unit, for the purpose of advising, counselling or for rendering any other assistance required by the student and institutions and for performing such other functions as may be conferred on such centre by the Executive Council;
(43)"Teacher" means a full-time Professor, Assistant Professor, Reader, Lecturer, or tutors in any conducted, affiliated or recognized institution in the University, and includes any other persons, imparting instruction or guiding research, whether serving full-time or part time or in honorary capacities, who are designated to be teachers by the Statutes;
(44)"University" means the Dr. Babasaheb Ambedkar Technological University, established under section 3 of this Act;
(45)"University area" means the area of the whole of the State of Maharashtra;
(46)"University Schools" means schools established by the University;
(47)"University Grants Commission" means the University Grants Commission constituted under the University Grants Commission Act, 1956 (3 of 1950);
(48)"Vice-Chancellor" means the Vice-Chancellor of the University.Chapter - II University