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 North-Eastern Hill University Act, 1973

2. Definitions.-

In this Act, and in all Statutes made hereunder, unless the context otherwise requires,-
(a)"Academic Council" means the Academic Council of the University;
(b)"academic staff means such categories of staff as are designated as academic staff by the Ordinances;
(c)"Board of Studies" means the Board of Studies of the University;
(d)"Chancellor", "Vide-Chancellor" and Pro-Vice-chancellor" mean, respectively, the Chancellor, Vice-Chancellor and Pro-Vice-Chancellor of the University;
(e)"College" means a College maintained by, or admitted to the privileges of, the University;
(f)"Court" means the Court of the University;
(g)"Department" means a Department of Studies, and includes a Centre of Studies;
(h)"employee" means any person appointed by the University, and includes teachers and other staff of the University;
(i)"Executive Council" means the Executive Council of the University;
(j)"Hall" means a unit of residence; or of corporate life for the students of the University,College or Institution, provided, maintained or recognised by the University;
(k)"Institution" means an academic institution, noticing a College, maintained by, or admitted to the privileges of, the University;
(l)"North-Eastern region" means the North-Eastern region of India comprising the [State of Meghalaya] [Substituted for the words 'States of Maghalaya and Nagaland' by Nagaland University Act (35 of 1989)(6-9-94) ] and the [State of Arunachal Pradesh] [[[Union territories of Arunachal Pradesh and Mizoram] Substituted by Mizoram University Act, 2002 (8 of 2000) ]].
(m)"Principal" means the Head of a College or an Institution, and includes where there is no principal, the person for the time being duly, appointed to act as Principal, and, in the absence of the Principal or the acting Principal, a Vice-Principal duly appointed as such;
(n)"recognised teachers" means such persons as are recognised by the University for the purpose of imparting instruction in a College or an Institution admitted to the privileges of the University;
(o)"School" means a School of Studies of the University
(p)"Statutes", "Ordinances" and "Regulation", mean, respectively, the Statutes, Ordinances and Regulations of the University for the time being in force;
(q)"teachers of the University" means Professors Readers, Lecturers and such other persons as may be appointed for imparting instruction or conducting research in the University or in any College or Institution maintained by the University and are designated as teachers by the Ordinances;
(r)"University" means the North-Eastern Hill University.