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]

Union of India - Section

Section 2 in The Regional Centre for Biotechnology Act, 2016

2. Definitions.

- In this Act, unless the context otherwise requires,-
(a)"academic staff" means Assistant Professors, Associate Professors, Professors, Deans, Sub-Deans, Executive Director and such other persons, including Visiting Professors, Professors of Eminence, Honorary Professors, Adjunct Professors and Emeritus Professors, as may be appointed or engaged for imparting education, training or conducting research in the Regional Centre for Biotechnology;
(b)"Board" means the Board of Governors constituted under section 14;
(c)"Board of Studies" means the Board of Studies of the Regional Centre referred to in section 21;
(d)"Chairperson" means the Chairperson of the Board;
(e)"employee" means any person appointed by the Regional Centre and includes officers, academic and other staff of the Regional Centre;
(f)"Executive Committee" means the Executive Committee of the Regional Centre constituted under section 18;
(g)"Executive Director" means the Executive Director of the Regional Centre appointed under sub-section (1) of section 23;
(h)"existing Regional Centre" means the Regional Centre for Biotechnology Training and Education at National Capital Region, Faridabad;
(i)"hall" means a unit of residence, by whatever name called, for the students of the Regional Centre, maintained or recognised by it;
(j)"institution" includes autonomous organisations within or outside India, for imparting education, training and conducting research in the areas of Biotechnology and supported by the Government of India or industry or universities or other organisations;
(k)"Ordinances" means the Ordinances framed by the Programme Advisory Committee under section 42;
(l)"Programme Advisory Committee" means the Programme Advisory Committee of the Regional Centre constituted under section 17;
(m)"region" means the region comprising the territories of South Asian Association for Regional Co-operation (SAARC) States and generally the Asia region;
(n)"Regional Centre" means the Regional Centre for Biotechnology established under section 3;
(o)"Regulations" means the Regulations made by any authority of the Regional Centre under section 43;
(p)"Statutes" means the Statutes framed by the Board under section 41;
(q)"UNESCO" means the United Nations Educational, Scientific and Cultural Organisation.