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 Jharkhand - Section

Section 2 in Capital University Act, 2018

2. Definitions.

- In this Act, unless the context otherwise requires:
(a)"Academic Council" means the Academic Council of the University as specified in section 24 of the Act;
(b)"Annual Report" means the Annual report of the University as referred to in section 39 of the Act;
(c)"Board of Management" means the Board of Management of the University as constituted under section 23 of the Act;
(d)"Campus" means the area of the university in which it is established;
(e)"Chancellor" means the Chancellor of the University appointed under section 12 of the Act;
(f)"The Chief Finance and Accounts Officer" means the Chief Finance and Accounts Officer" of the University appointed under section 18 of the Act;
(g)"Controller of Examinations" means the Controller of Examinations of the University appointed under section 19 of the Act;
(h)"Constituent College" means a college or an institution maintained by the University;
(i)"Employee" means employee appointed by the University; and includes teachers and others staff of the University or of a constituent college;
(j)"Endowment fund" means the endowment fund of the University established under section 37 of the Act;
(k)"Faculty" means group of academic departments of similar disciplines;
(l)"Fee" means collection made by the university from the students for the purpose of any course of study and incidental thereto, in the University;
(m)"General Fund" means the General fund of the University established under section 38 of the Act;
(n)"Governing Body" means the Governing Body of the University constituted under section 22 of the Act;
(o)"National Assessment and Accreditation Council" means National Assessment and Accreditation Council, Bengaluru, an autonomous institution of the University Grants Commission;
(p)"Prescribed" means prescribed by the Statutes and the rules made under this Act;
(q)"ProVice-Chancellor" means the Pro-Vice-Chancellor of the University appointed under section 15 of the Act;
(r)"Registrar" means the Registrar of the University appointed under section 17 of the Act;
(s)"Regulatory Body" means a body established by the Government of India for laying down norms and conditions for ensuring academic standards of higher education, such as University Grants Commission, All India Council for Technical Education, National Council for Teacher Education, Medical Council of India, Bar Council of India, Pharmacy Council of India, National Assessment and Accreditation Council, Indian Nursing Council, Indian Council of Agriculture Research, Council of Scientific and Industrial Research, etc. and includes the Government or any such body constituted by the Government of India or the State Government;
(t)"Rules" means the rule of the University made under this Act;
(u)"Schedule" means schedule appended to this Act;
(v)"Sponsoring Body" in relation to the university means(i) a society registered under Societies Registration Act 1860, or (ii) a public trust registered under Indian Trust Act 1882, or (iii) a society or trust registered under the law of any other State;
(w)"State Government" means the State Government of Jharkhand;
(x)"Statutes","Ordinances", and "Regulations" mean respectively, the Statutes, Ordinances and Regulations of the University made under this Act;
(y)"Student of the university" means a person enrolled in the university for taking a course of study for a degree, diploma, or other academic distinction duly instituted by the university, including a research degree;
(z)"Teacher" means a Professor, Associate Professor, Assistant Professor or such of the other person as may be appointed for imparting instruction or conducting research in the University or in a Constituent College or Institution and includes the Principal of a Constituent College or institution, in conformity with the norms prescribed by the University Grants Commission;
(aa)"University Grants Commission" means the University Grants Commission established under the University Grants commission Act, 1956;
(ab)"University" means the Capital University, Jharkhand established under this Act.
(ac)"Vice-Chancellor" means the Vice-Chancellor of the University appointed under section 13 of the Act;
(ad)"Visitor" means the Visitor of the University referred to in section 10 of the Act.