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 199] [Entire Act]

Union of India - Section

Section 2 in The Manipur University Act, 2005

2. Definitions.

-In this Act, and in all Statutes made hereunder, unless the context otherwise requires,-
(a)"Academic Council" means the Academic Council of the University;
(b)"academic staff" means such categories of staff as are designated as academic staff by the Ordinances;
(c)"Affiliated College" means a college admitted to the privileges of the University;
(d)"Board of Studies" means the Board of Studies of the University;
(e)"Chancellor", "Vice-Chancellor" and "Pro-Vice-Chancellor" mean, respectively, the Chancellor, Vice-Chancellor and Pro-Vice-Chancellor of the University;
(f)"College Development Council" means the College Development Council of the University;
(g)"Constituent College" means a college maintained by the University;
(h)"Court" means the Court of the University;
(i)"Department" means a Department of Studies and includes a Centre of Studies;
(j)"distance education system" means the system of imparting education through any means of communication, such as broadcasting, telecasting, correspondence courses, seminars, contact programmes or the combination of any two or more such means;
(k)"employee" means any person appointed by the University and includes teachers and other staff of the University;
(l)"Executive Council" means the Executive Council of the University;
(m)"Hall" means a unit of residence or of corporate life for the students of the University, or of a College or an Institution, maintained by the University;
(n)"Institution" means an academic institution, not being a College, maintained by, or admitted to the privileges of, the University;
(o)"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;
(p)"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;
(q)"Regulations" means the Regulations made by any authority of the University under this Act for the time being in force;
(r)"School" means a School of Studies of the University;
(s)"Statutes" and "Ordinances" mean, respectively, the Statutes and the Ordinances of the University for the time being in force;
(t)"teachers of the University" means Professors, Readers, Lecturers and such other persons as may be appointed for imparting instruction or conducting research in the University or in any College or Institution maintained by the University and are designated as teachers by the Ordinances;
(u)"University" means the Manipur University established and incorporated as a University under this Act.