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] [Section 2] [Entire Act]

State of Uttarakhand - Subsection

Section 2(1) in University of Petroleum and Energy Studies Act, 2003

(1)In this Act, unless the context otherwise requires: -
(a)"Academic Council" means the Academic Council of the University;
(b)"Board of Governors" means the Board of Governors of the University;
(c)"Career Academy Centre" means a centre established, maintained of recognized by the University for the purpose of receiving telecast, e-mail, Internet, interactive talk back, conducting training, organize lectures. seminars and workshops, advising, counseling or rendering any other assistance required by the students;
(d)"Chancellor" means the Chancellor of the University;
(e)"Constituent College" means a college or institution maintained by the University;
(f)"Council for Technical Education" means the All India Council for Technical Education established under section (3) of the All India Council for Technical Education Act, 1987;
(g)"Distance Education System" means the system of imparting education through any means of information technology and communication such as broadcasting, telecasting, correspondence course, seminar, contact program or a combination of any two or more such means;
(h)"Employee" means employee appointed by the University and includes teachers and other staff of the University or a constituent college;
(i)"Faculty" means faculty of the University;
(j)"Finance Committee" means the Finance Committee of the University;
(k)"Government" means the Government of Uttaranchal;
(I)"Hall" means a unit of residence for students maintained or recognized by the University or a constituent college;
(m)[ "Hydrocarbons Education and Research Society" means Society registered under Societies Registration Act, 1860 having registered office presently at 210, 2nd Floor, Okhla Industrial Estate, Phase III, Okhla, New Delhi 110 020.] [Substituted by Uttarakhand Act No. 24 of 2018, dated 26.4.2018.]
(n)"Prescribed" means prescribed by the Statutes;
(o)"Principal" in relation to a constituent college, means the head of the constituent college, and includes. where there is no Principal, the Vice Principal or any other person for the time being appointed to act as Principal;
(p)"Registrar" means the Registrar of the University;
(q)"Regional Centre" means a centre established or maintained by the University for the purpose of co-ordination 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;
(r)"State" means State of Uttaranchal;
(s)"Statutes" and "Rules" mean, respectively, the Statutes and Rules of the University;
(t)"Study Centre" means a centre established, maintained or recognized by the University for the purpose of advising, counseling or for rendering any other assistance required by the students;
(u)"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 and includes the Principal of Constituent College;
(v)"UGC" means University Grants Commission established under University Grants Commission Act, 1956;
(w)"University" means the University of Petroleum And Energy Studies established under this Act;
(x)"Visitor" means the Visitor of the University.
Chapter-II The University and its Objects