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]

Union of India - Section

Section 2 in The Academy Of Scientific And Innovative Research Act, 2011

2. Definitions.

-In this Act, and in all Statutes and Ordinances made thereunder, unless the context otherwise requires,-
(a)"Academy" means the Academy of Scientific and Innovative Research established under sub-section (1) of section 3;
(b)"Board" means the Board of Governors of the Academy of Scientific and Innovative Research referred to in section 10;
(c)"Council of Scientific and Industrial Research" means a society registered by the name of the Council of Scientific and Industrial Research under the Societies Registration Act, 1860 (21 of 1860);
(d)"Chairperson" means the Chairperson of the Board appointed under section 12;
(e)"Chancellor" means the Chancellor of the Academy referred to in section 20;
(f)"Director" means the Director of the Academy appointed under section 22;
(g)"distinguished scientists" or "outstanding scientists" of the Council of Scientific and Industrial Research means scientists of the Council of Scientific and Industrial Research designated as such;
(h)"existing Academy" means the Academy of Scientific and Innovative Research established in pursuance of the Resolution of the Government of India in the Ministry of Science and Technology, Department of Scientific and Industrial Research, Council of Scientific and Industrial Research, vide No. 6/1/CSIRAcSIR/ 2010-PPD, dated the 1st July, 2010;
(i)"Faculty of the Academy" means Academy Professors, Professors of Eminence, Distinguished Professors, Outstanding Professors, Senior Professors, Emeritus Professors, Professors, Associate Professors, Assistant Professors, visiting faculty, and such other persons as may be appointed for imparting instruction or conducting research in the Academy or institutions maintained by the Academy and includes the scientists of Council of Scientific and Industrial Research assigned for imparting instruction or conducting research;
(j)"notification" means a notification published in the Official Gazette;
(k)"Statutes and Ordinances" means the Statutes and the Ordinances of the Academy for the time being in force.