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 Rajasthan - Section

Section 2 in Govind Guru Tribal University at Banswara Act, 2012

2. Definitions.

- In this Act, unless the subject or context otherwise requires, -
(a)"Academic Council" means the Academic Council of the University as constituted under section 24;
(b)"Advisory Council" means the University Advisory Council constituted under section 20;
(bb)[ "affiliated college" means an educational institution admitted to the privileges of the University; [Inserted Rajasthan Act No. 10 of 2016, dated 18.4.2016.]
(bbb)"autonomous college" means an educational institution declared as such under the provisions of this Act;]
(c)"Board" means the Board of Management of the University constituted under section 22;
(d)"Comptroller" means the Finance officer of the University appointed under section 15;
(dd)[ "constituent college" means a college maintained by the University;] [Inserted Rajasthan Act No. 10 of 2016, dated 18.4.2016.]
(e)"Faculty" means a Faculty of the University;
(f)"Finance Committee" means the Finance Committee of the University constituted under section 28;
(g)"prescribed" means prescribed by the Statutes, Ordinances or Regulations;
(gg)[ "Principal" means the Chief Executive Officer of a college or any person duly appointed to act as such; and] [Inserted Rajasthan Act No. 10 of 2016, dated 18.4.2016.]
(h)"Pro-Vice-Chancellor" means the Pro-Vice-Chancellor of the University appointed under section 13;
(i)"Registrar" means the Registrar of the University appointed under section 14;
(j)"Statutes", "Ordinances" and "Regulations" mean the Statutes, Ordinances and Regulations of the University made under sections 43, 45 and 47 respectively;
(k)"student of the University" means a person enrolled in the University for taking a course of study for a degree, diploma or other academic distinction duly instituted;
(l)"teacher" means a person appointed or recognized by the University for the purpose of imparting instruction or conducting and guiding research and includes a person who may be declared by the Statutes to be a teacher;
(m)[ "University" means the Govind Guru Tribal University, Banswara incorporated under section 3;] [Substituted Rajasthan Act No. 10 of 2016, dated 18.4.2016.]
(n)"University Department" means a Department maintained by the University.