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]

State of Maharashtra - Section

Section 2 in The Maharashtra State Board Of Nursing And Paramedical Education Act, 2013

2. Definitions.-

In this Act, unless the context otherwise requires,-
(a)"appointed day" means the date on which the remaining provisions other than section 1 of this Act come into force under sub-section (3) of section 1;
(b)"Board" means the Board established under section 3;
(c)"bye-laws" means the bye-laws made by the Board under section 46;
(d)"college or school" means an institution imparting diploma or post-diploma or advanced diploma in hospital administration and management or nursing and Paramedical Education recognized by the Board under this Act;
(e)"Diploma Level Education" means such nursing and Paramedical Education which follows Revised Auxiliary Nurse Midwifery, Revised General Nursing Midwifery and Post Certificate Diploma Courses, and Paramedical courses or Hospital Administration and Management or any other education specified by the Board excluding the degree courses and post graduate diplomas;
(f)"Director" means the Director of the Board appointed under sub-section (1) of section 6;
(g)"examination" means one or more examinations conducted by the Board;
(h)"Government" means the Government of Maharashtra;
(i)"Governing Council" means the Governing Council of the Board established under section 8;
(j)"Head of Institution" or "Principal" means the head of the teaching staff of a nursing and paramedical diploma level institution or college or school, by whatever name designated;
(k)"Paramedical Education" means any degree, diploma or certificate in any paramedical qualification by whatever name called, granted by any University established by or under any law for the time being in force or any other institution, college or school recognized by the Government;
(l)"prescribed" means prescribed by regulations made under this Act;
(m)"Region" means the area comprised in each of the three regions as specified in Schedule I appended to this Act;
(n)"Registrar" means the Registrar of the Board;
(o)"regulations" means the regulations made by the Government under section 45 and by the Board under section 44;
(p)"Teacher" means a member of the nursing and paramedical teaching staff other than the Principal or the Head of Institution.