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 Footwear Design and Development Institute Act, 2017

3. Definitions.

- In this Act, unless the context otherwise requires,-
(a)"Chairperson" means the Chairperson of the Institute nominated under clause (a) of sub-section (3) of section 4;
(b)"design" means a rational, logical and sequential innovation process for the purposes of transferring culture to viable products and services in footwear and leather products, including fashion and retail thereof and for providing a competitive edge to products and services;
(c)"development" means the systematic use of scientific and technical knowledge to meet specific objective or requirements and includes an extension of the theoretical or practical aspects of concepts, design, discovery and invention including business thereof;
(d)"Executive Director" means the Executive Director of the Institute campus appointed under section 18;
(e)"Fund" means the Fund of the institute to be maintained under section 21;
(f)"Governing Council" means the Governing Council of the Institute constituted under sub-section (3) of section 4;
(g)"Institute" means the Footwear Design and Development Institute established under sub-section (1) of section 4;
(h)"Institute campus" means an Institute campus specified in the Schedule;
(i)"leather products" includes a product made of leather or any other material or combination thereof;
(j)"Managing Director" means the Managing Director of the Institute appointed under section 16;
(k)"Member" means a Member of the Governing Council and includes the Chairperson;
(l)"notification" means a notification published in the Official Gazette;
(m)"prescribed" means prescribed by rules made under this Act;
(n)"Schedule" means the Schedule appended to this Act;
(o)"Secretary" means the Secretary of the Institute appointed under section 17;
(p)"Senate" means the Senate of the Institute referred to in section 13;
(q)"Society" means the Footwear Design and Development Institute registered under the Societies Registration Act, 1860;
(r)"Statutes" and "Ordinances" mean respectively the Statutes and the Ordinances of the Institute made under this Act.