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 1] [Entire Act]

State of Uttar Pradesh - Section

Section 2 in The U.P. Regulation of Coaching Act, 2002

2. Definitions.

- In this Act unless the context otherwise requires-
(a)'affiliated college' means a college affiliated to a University;
(b)'associated college' means a college associated with a University;
(c)'Board' means-
(i)the Board of High School and Intermediate Education constituted, under the Intermediate Education Act, 1921;
(ii)the Uttar Pradesh Board of Basic Education constituted under the Uttar Pradesh Basic Education Act, 1972; or
(iii)the Uttar Pradesh Pravidhik Shiksha Parishad established under the Uttar Pradesh Pravidhik Shiksha Adhiniyam, 1962;
(d)'coaching' means tuition, instruction or guidance in any branch of learning imparted to three or more persons but does not include a counselling;
(e)'coaching centre' means a place maintained, reserved or arranged for the purposes of coaching but does not include,-
(i)an institution;
(ii)any other school or college recognised, maintained or established by or under any law for the time being in force;
(iii)an institute or academy, by whatever name called, providing instruction in fine arts, information technology, computer science, typewriting, stenography or any other technical education of like nature;
(f)'competent officer' means an officer authorised by the State Government by notification to exercise the powers and perform the functions of the competent officer under this Act for such area or in relation to such institution or coaching centre as may be specified in the notification;
(g)'constituent college' means a college maintained by a university;
(h)'counselling' means an occasional instruction or guidance in any branch of learning by a teacher or employee but does not include instruction or guidance on regular basis in lieu of a remuneration;
(i)'employee' means an employee of an institution;
(j)'institution' means a University, an affiliated college, an associated college, a constituent college or any other educational institution recognised or controlled by, or affiliated to, a Board, or controlled or recognised by the State Government;
(k)'teacher', in relation to an institution, means a person employed by the institution for imparting instruction or guiding or conducting research in an}' branch of learning and includes the Principal, the Director or the Headmaster, as the case may be, of the institution;
(l)'University' means a University established by or under any Uttar Pradesh Act.