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 Himachal Pradesh - Section

Section 2 in Chitkara University (Establishment and Regulation) Act, 2008

2. Definitions.

- In this Act, unless the context otherwise requires,-
(a)"Board of Management" means the Board of Management constituted under section 19 of this Act;
(b)"campus" means the area of University within which it is established;
(c)"distance education" means education imparted by combination of any two or more means of communication, viz. broadcasting, telecasting, correspondence courses, seminars, contact programmes and any other such methodology;
(d)"employee" means any person appointed by the University and includes teachers and other staff of the University;
(e)"fee" means monetary collection made by the University or its colleges, institutions or study centers, as the case may be, from the students by whatever name it may be called, which is not refundable;
(f)"Government" or "State Government" means the Government of Himachal Pradesh;
(g)"Governing Body" means the Governing Body constituted under section 18 of this Act;
(h)"higher education" means study of a curriculum or course for the pursuit of knowledge beyond 10+2 level;
(i)"hostel" means a place of residence for the students of the University, or its colleges, institutions and study centres, established or recognized to be as such by the University;
(j)"notification" means a notification published in the Official Gazette;
(k)"off campus centre" means a centre of the University established by it outside the main campus operated and maintained as its constituent unit, having the University's complement of facilities, faculty and staff;
(l)"Official Gazette" means the Rajpatra, Himachal Pradesh;
(m)"prescribed" means prescribed by rules made under this Act;
(n)"regulating body" means a body established by the Central Government for laying down norms and conditions for ensuring academic standards of higher education, such as University Grants Commission, All India Council of Technical Education, National Council of Teacher Education, Medical Council of India, Pharmaceutical Council of India, National Council of Assessment and Accreditation, Indian Council of Agriculture Research, Distance Education Council, Council of Scientific and Industrial Research [, the Himachal Pradesh Private Educational Institutions Regulatory Commission] [Inserted vide H.P. Act No. 19 of 2012.] etc. and includes the Government;
(o)"section" means a section of this Act;
(p)[ "sponsoring body" means the Chitkara Educational Trust, Chandigarh, registered under the Indian Trust Act, 1882 and includes its subsidiary branch to be registered in Himachal Pradesh within a period of six months from the date of Commencement of the Chitkara University (Establishment and Regulation) Amendment Act, 2010;] [Clause (p) substituted vide H.P. Act No. 19 of 2011.]
(q)"State" means State of Himachal Pradesh;
(r)"statutes", "ordinances" and "regulations" mean respectively, the statutes, ordinances and regulations of the University made under this Act;
(s)"student" means a person enrolled in the University for taking a course of study for a degree, diploma or other academic distinction instituted by the University, including a research degree;
(t)"study centre" means a centre established and maintained or recognized by the University for the purpose of advising, counseling or for rendering any other assistance required by the students in the context of distance education;
(u)"teacher" means a Professor, Reader, Lecturer or any other person required to impart education or to guide research or to render guidance in any form to the student for pursuing a course of study of the University;
(v)"University" means Chitkara University, Himachal Pradesh, Solan; and
(w)[ "Regulatory Commission" means the Himachal Pradesh Private Educational Institutions Regulatory Commission, established under section 3 of the Himachal Pradesh Private Educational Institutions (Regulatory Commission) Act, 2010 (Act No. 15 of 2011).] [Clause (w) inserted vide H.P. Act No. 19 of 2012.]