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 81] [Entire Act]

Union of India - Section

Section 2 in The English And Foreign Languages University Act, 2006

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", "Vice-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 the University;
(f)"Court" means the Court of the University;
(g)"Department" means a Department of Studies and includes a Centre of Studies;
(h)"distance education system" means the system of imparting education through any means of communication, such as broadcasting, telecasting, correspondence courses, seminars, contact programmes or the combination of any two or more such means;
(i)"employee" means any person appointed by the University and includes teachers and other staff of the University;
(j)"Executive Council" means the Executive Council of the University;
(k)"Hall" means a unit of residence or of corporate life for the students of the University, or of a College or an Institution, maintained by the University;
(l)"Institution" means an academic institution, not being a College, maintained by the University;
(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 institution" means an institution of higher learning recognised by the University;
(o)"recognised teachers" means persons working in any recognised institution and recognised by the University for the purpose of imparting instruction or conducting research or both;
(p)"School" means a School of Studies of the University;
(q)"Statutes", "Ordinances" and "Regulations" mean, respectively, the Statutes, Ordinances and Regulations of the University for the time being in force;
(r)"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;
(s)"University" means the Central Institute of English, Hyderabad Society founded by the Central Government at Hyderabad in 1958 as a Society registered under the Hyderabad Society Registration Act, 1350 (Fasli) which was renamed as Central Institute of English and Foreign Languages, Hyderabad Society in 1972 and declared in 1973 as an Institution deemed to be a University under section 3 of the University Grants Commission Act, 1956; and which is incorporated as a university under this Act.