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 Kerala - Section

Section 2 in Kerala Agricultural University Act, 1971

2. Definitions.

- In this Act, unless the context otherwise requires:-
(1)"Academic Council" means the Academic Council of the University;
(2)"Agriculture" means basic and applied sciences of soil and water management, crop production including production of all garden crops, Animal Husbandry including veterinary and dairy science, fisheries, forestry including farm forestry, home science, agricultural engineering and technology, marketing, processing, cooperation, land use and management and the economic and social uplift of the rural people;
(3)"Authority" means any authority of the University specified in section 9;
(4)"Board of Studies" means a Board of Studies of the University;
(5)"Chancellor" means the Chancellor of the University;
(6)"College" means a constituent college of the University whether located at the headquarters campus or elsewhere;
(7)"Executive Committee" means the Executive Committee of the University;
(8)"Extension education" means the educational activities concerned with the training of farmers and home makers and other groups serving agriculture in improved agricultural practices and the various phases of scientific technology related to agriculture and agricultural production and marketing and includes demonstration to carry the new technology and innovation to farms and farm homes through the Department concerned with the subject matter of the demonstration;
(9)"Faculty" means a Faculty of the University;
(10)"General Council" means the General Council of the University.
(11)"Hostel" means a place of residence for students of the University, maintained or recognised by the University either, as a part of; or separate from, a college.
(12)"Legislative Assembly" means the Legislative Assembly of the State;
(13)"Officer" means an Officer of the University specified in section 24 or other person in the employment of the University designated as an Officer by the Statutes;
(14)"Ordinances" means the Ordinances of the University made under this Act;
(15)"Prescribed" means prescribed by the Statutes made under this Act;
(16)"Principal" means the chief executive officer of a college which has been, or is to be, taken over by, and is to become a constituent college of the University and refers only to the status of such an officer prior to the college being taken over by the University and such officer may have a different title under the University structure;
(17)"Pro Chancellor" means the Pro-Chancellor of the University;
(18)[***] [Omitted by Act 16 of 2001]
(19)"Registrar" means the Registrar of the University;
(20)"Regulations" means the Regulations of the University made under this Act;
(21)"Scheduled Castes" means the Scheduled castes specified in relation to the State under Article 341 of the Constitution of India;
(22)"Scheduled Tribes" means the Scheduled Tribes specified in relation to the State under Article 342 of the Constitution of India;
(23)"State" means the State of Kerala;
(24)"Statutes" means the Statutes of the University made under this Act;
(25)"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;
(26)"Teacher" means the person appointed or recognized by the University for the purpose of imparting instructions or conducting and guiding research or extension education programmes, and includes any other person who may be declared by the statutes to be a teacher;
(27)"University" means the Kerala Agricultural University established and incorporated under this Act;
(28)"Vice Chancellor" means the Vice Chancellor of the University;