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 1] [Entire Act]

Union of India - Section

Section 2 in The Indian Maritime University Act, 2008.

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 Affiliation and Recognition" means Board of Affiliation and Recognition of the University;
(d)"Board of Studies" means the Board of Studies of the University;
(e)"Campus" means the unit established or constituted by the University for making arrangements for instruction, research, education and training;
(f)"Certificate of Competency" means a certificate issued by the competent authority under the Merchant Shipping Act, 1958;
(g)"Chancellor", "Vice-Chancellor" and "Pro-Vice-Chancellor" mean, respectively, the Chancellor, Vice-Chancellor and Pro-Vice-Chancellor of the University;
(h)"College" means a college maintained by or admitted to the privileges of the University for imparting education and training in maritime studies or in its associated disciplines;
(i)"Court" means the Court of the University;
(j)"Department" means a Department of Studies; and includes a Centre of Studies;
(k)"Director-General" means the Director-General of Shipping appointed by the Government of India under section 7 of the Merchant Shipping Act, 1958;
(l)"Distance Education System" means the system of imparting education through any means of communication, such as broadcasting, telecasting, correspondence courses, seminars, contact programmes, e-learning or the combination of any two or more such means;
(m)"Employee" means any person appointed by the University and includes teachers and other staff including deputationists of the University;
(n)"Executive Council" means the Executive Council of the University;
(o)"Finance Committee" means the Finance Committee of the University;
(p)"Governing Body" in relation to a college or an institution, means the Governing Body or any other body, by whatever name called, charged with the management of the affairs of such college or institution, as the case may be, and recognised as such by the University;
(q)"Hall" means a unit of residence for the students of the University, or of a College or an Institution, maintained by the University;
(r)"Institution" means an institution, school, college or centre of studies maintained by or admitted to the privileges of the University for imparting education and training in maritime studies or in its associated disciplines;
(s)"Notification" means a notification published in the Official Gazette;
(t)"Off-shore Campus" means an institution, college, centre, school or campus of the University, that could be established outside the country;
(u)"Planning Board" means the Planning Board of the University;
(v)"Principal" means the head of a college or an institution;
(w)"Recognised Institution" means an institution admitted to the privileges of the University for imparting education in maritime studies or its associated disciplines;
(x)"Recognised teachers" means such persons as are recognised by the University for the purpose of imparting instructions in a college or an institution admitted to the privileges of the University;
(y)"School" means a School of Studies of the University;
(z)"Statutes", "Ordinances" and "Regulations" mean, respectively, the Statutes, the Ordinances and the Regulations made under this Act;
(za)"University" means the Indian Maritime University established under this Act;
(zb)"teachers of the University" means Professors, Associate Professors, Assistant Professors, Readers, Senior Lecturers, 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
(zc)"University Grants Commission" means the commission established under section 4 of the University Grants Commission Act, 1956.