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 2] [Entire Act]

NCT Delhi - Section

Section 2 in Guru Gobind Singh Indraprastha University Act, 1998

2. Definitions.

- In this Act, 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 by the Statutes to be the academic staff of the University;
(c)"approved institution" means an institution of higher learning approved by the University;
(d)"approved teachers" means persons working in any approved institution or in any institution associated with the University and approved by the University for the purpose of imparting instruction, or conducting research, or both;
(e)"Board of Management" means the Board of Management of the University;
(f)"Board of Studies" means the Board of Studies of the University;
(g)"campus" means the unit established or constituted by the University for making arrangements for instruction, or research, or both;
(h)"Chancellor", "Vice-Chancellor" and "Pro Vice-Chancellors" mean, respectively, the Chancellor, the Vice- Chancellor and the Pro Vice- Chancellors of the University;
(i)"college" means an academic institution maintained or admitted by the University to its privileges, and includes an affiliated college;
(j)"Court" means the Court of the University;
(k)"Delhi" means the National Capital Territory of Delhi;
(l)"Director" means the head of an institution;
(m)"Department" means a department of studies of the University;
(n)"employee" means any person appointed by the University, college or institution, as the case may be;
(o)"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 recognized as such by the University;
(p)"Government" means the Lieutenant Governor of Delhi referred to in article 239 AA of the Constitution;
(q)"hall" means a unit of residence or of corporate life for the students of the University, a college or an institution provided, maintained or recognized by the University;
(r)"institution" means an academic institution other than a college, maintained by, or admitted to, the privileges of the University;
(s)"Lieutenant Governor" means the Lieutenant Governor of Delhi appointed by the President under article 239 of the Constitution;
(t)"misconduct" means a misconduct prescribed by the Statutes;
(u)"notification" means a notification published in the official Gazette;
(v)"prescribed" means prescribed by the Statutes made under this Act;
(w)[ "Principal" means the head of a college and includes, where there is no Principal, the person who is for the time being duly appointed to act as the Principal, and in the absence of the Principal or the acting Principal, as the case may be, a Vice-Principal duly appointed as such;] [Substituted by the Indraprastha Vishwavidyalaya (Amendment) Act, 1998, section 2.]
(x)"recognized teachers" means such persons as are approved by the University for the purpose of imparting instruction 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, Ordinances and Regulations of the University for the time being in force;
(za)[ "University" means the Guru Gobind Singh Indraprastha University as incorporated under this Act; and [As amended by the Indraprastha Vishwavidyalaya (Second Amendment) Act, 1999.]
(zb)"University teachers" means professors, readers, lectures 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 are designated as teachers by the Statutes.]