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 Arunachal Pradesh - Section

Section 2 in Arunachal Pradesh University Act, 2012

2. Definitions.

- In this Act, and in the Statutes, Ordinances and Regulations made under this Act, unless the context otherwise requires,
(1)"Academic Council" means the Academic Council of the University;
(2)"Academic Staff" means such categories of staff as are designated as academic staff of the University;
(3)"Approved Institution" means an institution providing facilities for a Certificate or Diploma Course or both;
(4)"Autonomous College or Campus or Institution" means a College or Campus or Institution on which the status of autonomy has been conferred by the University;
(5)"Board of Studies" means the Board of Studies of the University;
(6)"Campus" means a unit established or constituted by the University through the Statutes for making arrangements for instruction or research or both;
(7)"Chancellor", "Vice-Chancellor", "Pro-Vice Chancellor" means respectively, the Chancellor, Vice-Chancellor and Pro-Vice-Chancellor of the University;
(8)"College" means a College maintained by or admitted to the privileges of the University;
(9)"Court" means the Court of the University;
(10)"Department" means a Department of Studies established by the statutes;
(11)"Employee" means any person appointed by the University in the University or a maintained College or a maintained Institution and includes teachers and other staff of the University;
(12)"Executive Council" means the Executive Council of the University;
(13)"Faculty" means a Faculty of the University;
(14)"Finance Committee" means the Finance Committee of the University;
(15)"Government" means the Government of Arunachal Pradesh;
(16)"Governing Body" in relation to a College or Institution means the Governing Body or any other body (by whatever name called), charged with the management of the affairs of the College or Institution or Approved Institution as the case may be and recognized as such by the University;
(17)"Grievance Committee" means Grievance Committee constituted to look into the grievances of the employee concerned;
(18)"Hostel" means an unit of residence of corporate life for the students of the University, College or Institution, provided, maintained or recognized by the University;
(19)"Institution" means an academic institution as the context may require(other than a College or Approved Institution) maintained by or admitted to the privileges of the University;
(20)"Joint Consultative Machinery" means the Joint Consultative Machinery set up for the employees;
(21)"Misconduct" means the misconduct as defined by the statutes;
(22)"Official Gazette" means the Government of Arunachal Pradesh Gazette;
(23)"Planning Board" means the Planning Board of the University;
(24)"Prescribed" means prescribed by statute made under the Act;
(25)"Principal" means the Head of a College or an Institution, and includes where there is no Principal the person for the time being duly appointed to act as Principal, and, in the absence of the Principal or the acting Principal a Vice-Principal duly appointed as such;
(26)"Statutes" "Ordinance" and "Regulation" means respectively the Statutes, Ordinances and Regulations of the University made under this Act and for the time being in force;
(27)"Student" means a person who is admitted to a Department of the University or a College or an Institution and is borne on the attendance register thereof;
(28)Teachers
(i)"Teachers of the University" means a Professor, Associate Professor, Assistant Professor and such other persons as may be appointed for imparting instructions or conducting research in the University or in any College or Institution maintained by the University and are designated as teachers by the Statutes;
(ii)"Recognized Teacher" means such persons as are recognized by the University for the purpose of imparting instruction in a College or any Institution not maintained by the University admitted to the privileges of the University, and are designated as Recognized teachers by the Statutes;
(iii)"Approved Teachers" means such persons as are approved by the University for imparting instructions in Institutions admitted to the privileges of the University, providing instruction for a Diploma or Certificate Course or both, and are designated as Approved teachers by the Statutes;
(29)"University" means the Arunachal Pradesh University.