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 5] [Entire Act]

State of West Bengal - Section

Section 2 in The Rabindra Bharati Act, 1981

2. Definitions.

- In this Act, unless there is anything repugnant in the subject or context, -
(1)"the Academy" means the Academy of Dance, Drama and Music, initially established and sponsored by the Government of West Bengal and subsequently taken over by the University, including its properties, movable and immovable, and other assets and liabilities, and deemed to be a part of the University;
(2)"affiliated" in relation to a college or an institution or a centre means affiliated to the University known as Rabindra Bharati as constituted prior to the appointed day and continuing as such immediately before such day or affiliated to the University under this Act;
(3)"appointed day" means the date referred to in sub-section (5) of section 55;
(4)"college" means a college established or maintained by, or affiliated to the University;
(5)"convocation" means a meeting of the Court for the purpose of conferring degrees, titles, diplomas, certificates or other academic distinctions;
(6)"employee" in relation to the University means any person employed by the University;
(7)"financial year" means the year ending on the 31st day of March;
(8)"Government College" means a college maintained and managed by the State Government;
(9)"Governor" means the Governor of the State of West Bengal;
(10)"hall" or "hostel" means a unit of residence for students, teachers, officers or non-teaching staff recognised by the University;
(11)"institution" means a school, centre of culture, museum, library or any other organisation, by whatever name called, for training, instruction, research or study in all or any of the following subjects, namely, dance, drama, music and visual arts;
(12)"Librarian" in relation to the University or a college, institution or centre affiliated to the University means a Librarian or a Deputy Librarian or an Assistant Librarian or any other person discharging the functions of a Librarian on whole-time basis, by whatever name called, appointed or recognized as such by the University;
(13)"Minister" means the Minister-in-charge of Higher Education appointed as such by the Governor;
(14)"non-teaching staff' in relation to the University or a college, institution or centre affiliated to the University means the nonteaching staff, not holding any teaching post (including part-time teaching post), appointed or recognized as such by the University, and includes technical staff but does not include a Librarian or an officer.Explanation. - "Technical staff" shall mean the staff holding any technical post, by whatever name called, appointed or recognizfed as such by the University;
(15)"prescribed" means prescribed by Statutes, Ordinances, Regulations or Rules made under this Act;
(16)"Principal" means the head of an institution, by whatever name called;
(17)"Rabindra Bharati Society" means the Society, by whatever name called, registered under the Societies Registration Act, 1860 under the name and style of Rabindra Bharati on the 15th January, 1947, and having its office in the campus of the University;
(18)"registered graduate" means a graduate registered under this Act, at least three months prior to the date of election of members to the Court, on application in the prescribed form and on payment of a fee of one rupee:Provided that no person shall be eligible to be registered under this Act unless he has graduated himself from the University at least three years prior to the date of election of members to the Court;
(18a)[ "State Government" means the Government of West Bengal in the Higher Education Department;] [Inserted by Act No. 12 of 2011, dated 25.1.2012.]
(19)"Statutes", "Ordinances", "Regulations" and "Rules" mean respectively, the Statutes, Ordinances, Regulations and Rules of the University made under this Act;
(20)"Students' Union" in relation to the University or a college, institution or centre affiliated to the University means a students' Union constituted in the manner prescribed;
(21)[ "Teacher" means [a Principal, Professor, Associate Professor, Reader, Assistant Professor] [[Clause (21) Substituted by W.B. Act 12 of 1985, which were earlier as under :-'(21) 'Teacher' means a Principal, Professor, Assistant Professor, Reader, Lecturers, Demonstrator, Tutor, Instructor or any other person, either whole-time or part-time, imparting instruction or conducting research in the University or in any college, institution or centre affiliated to the University;'.]], Demonstrator, Tutor, Inspector, Accompanist or any other person, either whole-time or part-time, imparting instruction or conducting research or assisting in the teaching of music or dance by providing instrumental or vocal accompaniment, in the University or in any college, institution or centre affiliated to the University;]
(22)[ "Teacher of the University" means a Professor, Associate Professor, Reader Assistant Professor, or any other person, holding a teaching post including a part-time teaching post, appointed or recognized as such by the University.] [Substituted '(22) 'Teacher of the University' means a Professor, Reader, Lecturer, Accompanist or any other person, appointed or recognized as such by the University, either whole-time or part-time, for the purpose of imparting instruction or conducting research or assisting in the teaching of music or dance by providing instrumental or vocal accompaniment, in the University;' by Act No. 12 of 2011, dated 25.1.2012.]
(23)"University" means the University known as Rabindra Bharati, as constituted under this Act;
(24)"University Library", "University Museum" or "University Institution" means a library, a museum or an institution, as the case may be, maintained and managed by the University, whether established by it or not.