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 Punjab - Section

Section 2 in Maharaja Bhupinder Singh Punjab Sports University Act, 2019

2. Definitions.

- In this Act, unless the context otherwise requires,-
(a)"Academic and Activity Council" means the Academic and Activity Council of the University set up by the University;
(b)"academic staff" means such categories of staff as are designated as academic staff by the Ordinances or the Statutes;
(c)"Boards of Sports Studies" means the Board of Sports Studies of a Department of the University;
(d)"Chancellor" means the Chancellor of the University;
(e)"College" means a college or other academic institution established or maintained by or admitted to the privileges of or affiliated to or a Constituent College of the University;
(f)"Department" means a Department of Studies and includes a Centre of Studies;
(g)"employee" means any person appointed by the University and includes teachers and other staff of the University;
(h)"Executive Council" means the Executive Council of the University;
(i)"Finance Committee" means the Finance Committee of the University;
(j)"Foreigner" means a person who is not a citizen of India;
(k)"Fund" means the University Funds referred to in section 31;
(l)"Governing Body" means the Governing Body of the University;
(m)"Government" means Government of Punjab in the Department of Sports and Youth Services;
(n)"Hall" means a unit of residence or of corporate life for the students of the University or of an Outlying Campus or of a College or an Institution, maintained by the University;
(o)"Head of the Department" means the head of any teaching department of the University;
(p)"Institution" means an academic institution, not being a College, maintained by, or admitted to the privileges of the University;
(q)"Outlying Campus" means the campus of the University as may be established by it at any place within the State;
(r)"prescribed" means prescribed by the Statutes;
(s)"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;
(t)"Regional Centre" means a centre established or maintained by the University for the purpose of coordinating and supervising the work of Study Centres in any region and for performing such other functions as may be conferred on such centre by the Executive Council;
(u)"Regulations" means the regulations made by the authority of the University under this Act;
(v)"School" means a School of Studies of the University;
(w)"section" means the section of this Act;
(x)"State" means State of Punjab;
(y)"Statutes" and "Ordinances" mean, respectively, the Statutes and the Ordinances of the University;
(z)"Study Centre" means a centre established, maintained or recognized by the University for the purpose of advising, counseling, training or for rendering any other assistance required by the students;
(za)"teachers of the University" means Professors, Associate Professors, Assistant Professors and such other persons as may be appointed for imparting instructions, training or conducting research in the University or in any Outlying Campus, College or Institution or Regional Centre and Study Centre maintained by the University and are designated as teachers by the Ordinances;
(zb)"University" means the Maharaja Bhupinder Singh Punjab Sports University established and incorporated as a University under this Act; and
(zc)"Vice-Chancellor" means the Vice-Chancellor of the University.