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 3 in THE NATIONAL FORENSIC SCIENCES UNIVERSITY ACT, 2020

3. Definitions.—

In this Act, unless the context otherwise requires,—
(a)“Academic Council” means the Academic Council of the University referred to in section 18;
(b)“academic staff” means teachers and such categories of staff as are designated to be academic staff by the Statutes;
(c)“affiliated college” means an institution recognised as such by the Board of Governors in accordance with the provisions of this Act and the Statutes made thereunder;
(d)“Board of Governors” means the Board of Governors of the University referred to in section 15;
(e)“campus” means the campus of the Gujarat Forensic Sciences University situated at Gandhinagar, Gujarat, and that of the Lok Nayak Jayaprakash Narayan National Institute of Criminology and Forensic Sciences situated at Rohini, New Delhi, or such other campus as may be established by the University at any place within India or outside India;
(f)“Chancellor” means the Chancellor of the University;
(g)“college” means a college or institution maintained or admitted to the privileges of the University for imparting education and training in forensic sciences or its related disciplines;
(h)“Court” means the Court of the University referred to in section 14;
(i)“Dean”, in relation to any School campus, means the Dean of such School campus;
(j)“department” means an academic department of the University;
(k)“distance education system” means the system of imparting education through any means of communication such as broadcasting, telecasting, internet, correspondence courses, seminars, contact programmes or the combination of any two or more such means;
(l)“employee” means any person appointed by the University and includes teachers, other academic and non-academic staff of the University;
(m)“Executive Registrar” means the Executive Registrar of the University referred to in section 25;
(n)“Finance Committee” means the Finance Committee of the University referred to in section 28;
(o)“Fund” means the Fund of University referred to in section 35;
(p)“notification” means a notification published in the Official Gazette;
(q)“School” means a school of study of the University;
(r)“Statutes” and “Ordinances” mean, respectively, the Statutes and Ordinances of the University made under this Act;
(s)“student” means a student of the University and its affiliated colleges, and includes any person who has enrolled for pursuing any course of study in the University;
(t)“teachers” means Directors, Deans, professors, associate professors, assistant professors and such other persons as may be appointed for imparting instruction or conducting research or for giving guidance for research or rendering assistance to students, in the University or in any college or institution maintained by the University;
(u)“University” means the National Forensic Sciences University established under this Act;
(v)“Vice-Chancellor” means the Vice-Chancellor of the University referred to in section 21.