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 Uttar Pradesh - Section

Section 2 in U.P. Non-Governmental Arabic and Persian Madarsa Recognition, Administration and Services Regulation, 2016

2. Definitions.

(1)In these regulations unless there is anything repugnant in the subject or context:-
(a)"Act" means the Uttar Pradesh Board of Madarsa Education Act, 2004.
(b)"Department" means the Minority Welfare Department, Government of Uttar Pradesh.
(c)"District Madarsa Education Officer" means the District Minority Welfare Officer.
(d)"Oriental or Traditional" subject mean Arabic, Persian, Urdu, Hadees, Tafseer, Theology, Maqoolat, Maths, History, Geography and Tibb.
(e)"State Government" means the Government of Uttar Pradesh.
(f)"Ductoora" means a degree for senior and complete research program.
(g)"Alama" means a degree for junior research program.
(h)"Fazil" means post-graduate degree of the Board.
(i)"Kamil" means under graduate degree of the Board.
(j)"Alim" means a certificate of senior secondary level examination of the Board.
(k)"Maulvi/Munshi" means a certificate of 10th level examination of the Board.
(1)"Hafiz" means the certificate of Hafiz-e-Quran.
(m)"Quari" means the diploma in Tajveed-e-Quran.
(n)"Fauquania" means upper elementary classes (VI to VIII).
(o)"Tahtania" means elementary classes (I to V).
(p)"Head" means the head of the institution (i.e. Headmaster or Principal as the case may be).
(q)"Lecturer" (Mudarris) means a teacher appointed and or recognized for teaching in Alim or higher classes.
(2)Words and expression not defined in these regulations but defined in the Act shall have the meaning respectively assigned to them in the Act.