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]

State of Bihar - Section

Section 2 in Bihar Private Universities Act, 2013

2. Definitions.

- In this Act, unless the context otherwise requires,-
(a)"AICTE" means All India Council of Technical Education established under All India Council of Technical Education Act, 1987;
(b)"BBOSE" means Bihar Board of Open Schooling and Examination.
(c)" "Hostel" CSIR" means the Council of Scientific and Industrial Research, New Delhi, a funding agency of the Government of India;
(d)"DEC" means the Distance Education Council established under section 28 of Indira Gandhi National Open University Act, 1985; and Nalanda Open University, Bihar.
(e)"Distance Education" means education imparted by combination of any two or more means of communication, viz. broadcasting, telecasting, correspondence courses, seminars, contact programmes and any other such methodology;
(f)"DST" means the Department of Science and Technology of the Government of India;
(g)"Employee" means a person appointed by the University to work in the University, colleges, institutions or study center sand includes teachers, officers (other than the Visitor) and other employees of the University;
(h)"Fee" means collection made by the University from the students by whatever name it may be called, which is not refundable;
(i)"Government" means the State Government of Bihar;
(j)"Higher Education" means study of a curriculum or course for the pursuit of knowledge beyond 10+2 level;
(k)"Hostel" means a place of residence for the students of the University, or its colleges, institutions or centers, maintained or recognized to be as such by the University;
(l)"ICAR" means the Indian Council of Agriculture Research, a society registered under the Societies Registration Act, 1860;
(m)"MCI" means Medical Council of India, Delhi;
(n)"NAAC" means the National Council of Assessment and Accreditation, Bangalore
(o)"NCTE" means the National Council of Teacher Education, Delhi;
(p)"off campus centre" means a centre of the University established by it outside the main campus operated and maintained as its constituent unit, having the University’s complement of facilities, faculty and staff;
(q)"PCI" means Pharmaceutical Council of India, Delhi;
(r)"Prescribed" means prescribed by rules made under this Act;
(s)"Regulating body" means a body established by the Government of India for laying down norms and conditions for ensuring academic standards of higher education and Technical education, such as UGC, AICTE, NCTE, MCI, PCI, NAAC, ICAR, DEC, CSIR etc. and includes the State Government;
(t)"Rules" means the rules made under this Act;
(u)"Schedule" means the Schedule to this Act;
(v)"Sponsoring body" in relation to a University established under this Act means -
(i)a society registered under the Societies Registration Act, 1860;
or
(ii)any public trust registered under the Indian Trusts Act, 1882;
(w)"Statutes", "Ordinances" and "Regulations" mean respectively, the Statutes, Ordinances and Regulations of the University made under this Act ;
(x)"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 recognised by the University, including a research degree;
(y)"study centre" means a centre established and maintained or recognized by the University for the purpose of advising, counselling or for rendering any other assistance required by the students in the context of distance education;
(z)"teacher" means a Professor, Associate Professor, Assistant Professor or any other person required to impart education or to guide research or to render guidance in any other form to the students for pursuing a course of study of the University, who is so designated under this Act.
(za)"UGC" means the University Grants Commission, established under the University Grants Commission Act, 1956;
(zb)"Private University" means a University established and incorporated under section 6 of this Act.