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 101] [Entire Act]

Union of India - Section

Section 2 in The National Council For Teacher Education Act, 1993

2. Definitions. - In this Act, unless the context otherwise requires,--

(a)"appointed day" means the date of establishment of the National Council for Teacher Education under sub-section (1) of section 3;
(b)"Chairperson" means the Chairperson of the Council appointed under clause (a) of sub-section (4) of section 3;
(c)"Council" means the National Council for Teacher Education established under sub-section (1) of section 3;
(d)"examining body" means a University, agency or authority to which an institution is affiliated for conducting examinations in teacher education qualifications;
(e)"institution" means an institution which offers courses or training in teacher education;
(ea)[ "local authority" means a Municipal Corporation, Municipal Committee, Municipal Council, Zila Parishad, District Board or Nagar Panchayat or Panchayat, or other authority (by whatever name called), legally entitled to, or entrusted by the Government with the control or management of a municipal or local fund;]
(f)"Member" means a Member of the Council and includes the Chairperson and Vice-Chairperson;
(g)"Member-Secretary" means the Member-Secretary of the Council appointed under clause (c) of sub-section (4) of section 3;
(h)"prescribed" means prescribed by rules made under section 31;
(i)"recognised institution" means an institution recognised by the Council under section 14;
(j)"Regional Committee" means a committee established under section 20;
(k)"regulations" means regulations made under section 32;
(ka)[ "school" means any recognised school imparting pre-primary, primary, upper primary, secondary or senior secondary education, or a college imparting senior secondary education, and includes- [Inserted by Act 18 of 2011, Section 4.]
(i)a school established, owned and controlled by the Central Government, or the State Government or a local authority;
(ii)a school receiving aid or grants to meet whole or part of its expenses from the Central Government, the State Government or a local authority;
(iii)a school not receiving any aid or grants to meet whole or part of its expenses from the Central Government, the State Government or a local authority;]
(l)"teacher education" means programmes of education, research or training of persons for equipping them to teach at pre-primary, primary, secondary and senior secondary stages in schools, and includes non-formal education, part-time education, adult education and correspondence education;
(m)"teacher education qualification" means a degree, diploma or certificate in teacher education awarded by a University or examining body in accordance with the provisions of this Act;
(n)"University" means a University defined under clause (f) of section 2 of the University Grants Commission Act, 1956 (3 of 1956), and includes an institution deemed to be a University under section 3 of that Act;
(o)"Vice-Chairperson" means the Vice-Chairperson of the Council appointed under clause (b) of sub-section (4) of section 3.