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 1 in THE NATIONAL INSTITUTES OF FOOD TECHNOLOGY, ENTREPRENEURSHIP AND MANAGEMENT ACT, 2021

1. Short title and commencement.—

(1)This Act may be called the National Institutes of Food Technology, Entrepreneurship and Management Act, 2021.
(2)It shall come into force on such date1 as the Central Government may, by notification in the Official Gazette, appoint:Provided that different dates may be appointed for different provisions of this Act and any reference in any such provision to the commencement of this Act shall be construed as a reference to the coming into force of that provision.Declaration of certain Institutes as institutions of national importance.—Whereas the objects of the Institutes mentioned in the Schedule are such as to make them institutions of national importance, it is hereby declared that each such Institute is an institution of national importance.Definitions.—In this Act, unless the context otherwise requires,—
(a)“Board” in relation to an Institute means the Board of Governors referred to in section 11;
(b)“Chairperson” means the Chairperson of the Board;
(c)“corresponding Institute” in relation to an Institute mentioned in column (2) of the Schedule, means an Institute as specified in column (3) of the said Schedule;
(d)“Council” means the Council established under section 28;
(e)“Director” means the Director of the Institute appointed under section 19;
(f)“existing Institute” means an Institute mentioned in column (2) of the Schedule;
(g)“Fund” means the Fund of the Institute to be maintained under section 33;
(h)“Institute” means the Institute mentioned in column (3) of the Schedule;
(i)“Member” means a Member of the Board and includes the Chairperson;
(j)“notification” means a notification published in the Official Gazette;
(k)“prescribed” means prescribed by rules made under this Act;
(l)“Registrar” means the Registrar of the Institute appointed under section 20;
(m)“Schedule” means the Schedule appended to this Act;
(n)“Senate” means the Senate of the Institute referred to in section 16;
(o)“Society” means the existing Institute registered as a Society under the Societies Registration Act, 1860 (21 of 1860); and
(p)“Statutes and Ordinances” in relation to any Institute means, the Statutes and Ordinances of that Institute made under this Act.