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 Uttarakhand - Section

Section 2 in Shri Guru Ram Rai University Act, 2016

2. Definitions.

- In this Act, unless the context otherwise requires:-
(a)'Authorities' means the Authorities of the University;
(b)'Academic Council' means the Academic Council of the University;
(c)'Bodies' means the bodies of the University constituted by the relevant authorities;
(d)'Board of Governors' means the Board of Governors of the University;
(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)'Board of Examination' means the Board of Examination of the University;
(h)'Campus' means a campus of the University;
(i)'Chancellor', 'Vice Chancellor', 'Pro Vice Chancellor', 'Registrar', 'Controller of Examination' and 'Finance officer' respectively means the 'Chancellor', 'Vice Chancellor', 'Pro Vice Chancellor', 'Registrar', 'Controller of Examination' and 'Finance officer' of the University;
(j)'Constituent College' means a college or institution maintained and managed by the university;
(k)'Dean of Faculty' means the Dean of the Faculty of the University;
(l)'Department' means a Department (Academic Unit) of a college, teaching and undertaking research in the subject or a group of subjects;
(m)'Distance Education System' means the system of imparting education, within the State, through any means of information technology and communication such as multimedia, broadcasting, telecasting, online over internet, other interactive methods of communications, e-mails, internet, computer, interactive talk back, e-learning, correspondence course, seminar, contact program or a combination of any two or more of such means;
(n)'Employee' means employee appointed by the university and includes faculty and staff of the University or of a constituent college;
(o)'Faculties' means faculties of the University;
(p)'Finance Committee' means the Finance Committee of the University;
(q)'Government' means the Government of Uttarakhand;
(r)'Head of Department' means the Head of the department or a centre in the University;
(s)'Permanent Resident' means any resident of the State, who has the domicile/permanent residence certificate as per the rules framed by the State Government from time to time;
(t)'Prescribed' means prescribed by the Statues;
(u)'Principal/ Dean' means the Principal/Dean of a College of the University;
(v)'Founder Society' means Shri Guru Ram Rai Education Mission, Society registered under Societies Registration Act, 1860;
(w)'Regional Center' means a centre established or maintained by the University for the purpose of coordinating and supervising the work of Study centres in any region and for performing such other functions as may be conferred on such centre by the Board of Management;
(x)'State' means Uttarakhand State;
(y)'Ordinance', 'Statutes' and 'Rules' means respectively, the 'Ordinance', 'Statutes' and 'Rules' of the University;
(z)'Statutory Council' means the Statutory Council established by the Act of Parliament;
(aa)'Study Center' means a centre established, maintained or recognized by the University for the purpose of advising, counselling or for rendering any other assistance required by the students;
(bb)'Teacher' means a Professor, Associate Professor, Assistant Professor/Lecturer or such other person as may be appointed for imparting instruction or conducting research in the University or in a constituent college, in conformity with the norms prescribed by the Statutory Council;
(cc)'UGC' means the University Grants Commission established under University Grants Commission Act, 1956;
(dd)'University' means the Shri Guru Ram Rai University;
(ee)'Visitor' means the Visitor of the University.
Chapter-II The University and its Objectives