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 Kerala - Section

Section 2 in A.P.J. Abdul Kalam Technological University Act, 2015

2. Definitions.

- In this Act, unless the context otherwise requires,-
(a)"academic autonomy" means a privilege of the University conferred by regulations permitting a college, institution or department of the University to conduct academic programmes, develop syllabus for the respective subjects of the various branches of engineering courses, devise teaching and evaluation methods, conduct examinations leading to the award of a degree, post graduate degree, diploma, certificate and such other titles and distinctions by the University in accordance with the provisions of this Act, Statutes and Ordinances;
(b)"Academic Committee" means the Academic Committee of the University constituted under section 31;
(c)"affiliated college or institution" means a college or institution imparting technical education and is affiliated to the University in accordance with the provisions of this Act and the Statutes;
(d)"aided college or institution" means a private college or institution which is entitled to receive funds from the Government for payment of salary and allowances to its staff;
(e)"AICTE" means the All India Council for Technical Education established under the All India Council for Technical Education Act, 1987 (Central Act 52 of 1987);
(f)"authorities" means the authorities of the University as provided in section 22;
(g)"autonomous college" means a college designated as autonomous college in accordance with the provisions of this Act and the Statutes and in which instruction is provided in accordance with the provisions of this Act. Statutes, Ordinances and Regulations;
(h)"Board of Governors" means the Board of Governors of the University;
(i)"branch of study" means a specialized course of study in engineering sciences, technology and management declared as such by the University and leading to the award of a degree, post graduate degree, diploma, certificate or such other titles and distinctions by the University in accordance with the provisions of the Statutes and Ordinances;
(j)"Chancellor" means the Chancellor of the University;
(k)"constituent college" means a college maintained and managed by the University;
(l)"Dean (Academic)" means the Dean (Academic) of the University;
(m)"Dean (Research)" means the Dean (Research) of the University;
(n)"educational agency" means any person or body of persons who or which establishes and maintains a private engineering college or more than one private engineering colleges;
(o)"Engineering college" means an institution offering and conducting engineering courses at undergraduate, graduate, postgraduate and research level and functions in accordance with the rules, guidelines and procedures of, and with the approval of, the AICTE and in accordance with the provisions of this Act, Statutes, Ordinances and Regulations;
(p)"engineering course" means a course of study at undergraduate, graduate, postgraduate or research level conducted by an engineering college: .
(q)"Executive Committee" means the Executive Committee of the University;
(r)"faculty" means the teachers of the University or of the Colleges or Institutions affiliated thereto;
(s)"Government" means Government of Kerala;
(t)"Government controlled self financing college" means a college which receives fund from the Government and provide instructions in accordance with the provisions of the Statutes. Ordinances and Regulations and affiliated to the University;
(u)"Government College" means a college maintained by the Government and affiliated to the University;
(v)"hostel" means a unit of residence for the students of the University, maintained or recognized by the University in accordance with the provisions of this Act or the Statutes;
(w)"officer" means an officer of the University specified in Chapter III of this Act or any other person designated as an officer by the Statutes;
(x)"Orders" means the Orders issued by the University;
(y)"Ordinances" means the Ordinances made by the University in accordance with the provisions of this Act:
(z)"prescribed" means prescribed by Statutes, Ordinances and Regulations made under this Act;
(za)"Principal" means the head of a college;
(zb)"private college" means a college maintained by an educational agency other than the Government or the University and affiliated to the University;
(zc)"Pro-Chancellor" means the Pro-Chancellor of the University;
(zd)"Pro-Vice-Chancellor" means the Pro-Vice-Chancellor of the University;
(ze)"Registrar" means the Registrar of the University:
(zf)"regular college" means a college affiliated to the University in accordance with the provisions of this Act and the Statutes which provide instructions in accordance with the provisions of the Statutes, Ordinances and Regulations;
(zg)"Regulations" means the Regulations of the University made under this Act;
(zh)"Statutes" means the Statutes of the University made under this Act;
(zi)"Scheduled Castes" shall have the same meaning assigned to it in clause (24) of article 366 of the Constitution of India;
(zj)"Scheduled Tribes" shall have the same meaning assigned to it in clause (25) of article 366 of the Constitution of India;
(zk)"State" means the State of Kerala;
(zl)"student" means a person duly admitted to and continuing in a college affiliated to the University or in the University or in an institution, for undergoing an engineering course leading to the award of a degree, postgraduate degree, diploma, certificate or other academic distinctions instituted by the University;
(zm)"teacher" means a person appointed or recognised by the University for the purpose of imparting instructions or guiding research or conduct of any other project or conduct of programme, and includes any other person who may be declared by the Statutes to be a teacher;
(zn)"un-aided college" means a private college not entitled for any financial assistance from the Government or the University;
(zo)"unitary management" means an educational agency which manages one private college;
(zp)"University" means the A.P.J. Abdul Kalam Technological University established and incorporated under this Act;
(zq)"University Fund" means the Technological University Fund constituted under section 50;
(zr)"Vice-Chancellor" means the Vice-Chancellor of the University.