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 St Xavier's University, Kolkata Act, 2016

2. Definitions.

- In this Act, unless the context otherwise requires:-
(1)"Academic Council" means the Academic Council of the University;
(2)"Board of Studies" means the Board of Studies of the University;
(3)"the Chancellor", "the Vice-Chancellor" and "the Pro-Vice-Chancellor" shall mean respectively the Chancellor, the Vice-Chancellor and the Pro-Vice Chancellor of the University;
(4)"constituent college" means a college established and administered by the sponsoring trust anywhere in the State of West Bengal, irrespective of the fact that such college is affiliated to any other University and not so declared as such;
(5)"convocation" means the meeting of the Governing Board for the purpose of conferring degrees, titles, diplomas, certificates or other academic distinctions, including titles of Honoris Causa;
(6)"degree" means the degree awarded by the University;
(7)"department" means a department of studies and includes a centre of studies established by the University;
(8)"employee" means a person employed in the University;
(9)"Executive Council" means the Executive Council of the University;
(10)"Faculty" means a Faculty council for post-graduate and undergraduate studies of the University;
(11)"financial year" means the year beginning on the 1st day of April and ending on the 31st day of March of the succeeding year;
(12)"Governing Board" means the Governing Board of the University constituted under this Act;
(13)"Governor" means the Governor of the State of West Bengal;
(14)"hall" or "hostel" means a unit of residence of students established, managed or maintained by the University;
(15)"Jesuit" means a member of the Society of Jesus;
(16)"Librarian" means a Librarian or any other person holding the post of Librarian, by whatever name called, appointed as such by the University;
(17)"non-teaching staff" means the non-teaching staff, by whatever name called, appointed or recognized as such by the University not holding any teaching post or not holding the post of an officer or Librarian;
(18)"officer" means the officer of the University;
(19)"prescribed" means prescribed by rules, order, notification and by-laws made under this Act by the State Government;
(20)"Regulatory Body" means-
(a)a body established by the Central Government for laying down norms and conditions for ensuring academic standard of higher education in its designated areas or coverage, including University Grants Commission, All India Council for Technical Education, Council for Scientific and Industrial Research, Department of Science and Technology, Distance Education Council, Indian Council of Scientific Research, National Assessment and Accreditation Council, National Council for Teachers Education, Pharmacy Council of India, Bar Council of India, Medical Council of India, Dental Council of India, Indian Nursing Council, Central Council of Homoeopathy, Central Council of Indian Medicine, Council of Architecture, Rehabilitation Council of India and such other Statutory Bodies as may be established or incorporated by the Central Government for the purpose of regulating higher education; and
(b)the State Government of West Bengal in the Higher Education Department.
(21)"Regulatory Committee" shall mean the Committee constituted by the State Government for the purpose of this Act; the Constitution, power and function of which shall be such as may be prescribed.
(22)"sponsoring trust" means the St. Xavier's College, Kolkata Educational Trust, constituted and registered under the Indian Trust Act, 1882; II of 1882.
(23)"St. Xavier's College (Autonomous), Kolkata" means the St. Xavier's College (Autonomous), Kolkata, established and managed by the sponsoring trust;
(24)"State Government" means the Government of West Bengal in the Higher Education Department;
(25)"Statutes", "Ordinances", "Regulations" mean respectively, the Statutes, Ordinances and Regulations of the University made under this Act;
(26)"student" means the regular student of the University;
(27)"University Teacher" means a Professor, an Associate Professor, an Assistant Professor or any other person, holding a teaching post in the University, appointed as such by the University;
(28)"University" means the St. Xavier's University, Kolkata as constituted under this Act;
(29)"University Laboratory", "University Library", "University Museum", or "University Institution" means a laboratory, a library, a museum or an institution, as the case may be, established, maintained and managed by the University.
(30)"University Grants Commission" means the University Grants Commission established under the provisions of the University Grants III of 1956. Commission Act, 1956.