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 4 in Bachelor of Pharmacy (B.Pharm) Course Regulations, 2014

4. Minimum qualification for admission to.

- A. First year B. Pharm - A pass in any of the following examinations -i. Candidate shall have passed 10+2 examination conducted by the respective state/central government authorities recognized as equivalent to 10+2 examination by the Association of Indian Universities (AIU) with English as one of the subjects and Physics, Chemistry, Mathematics/Biology as optional subjects individually. "However, the students possessing 10+2 qualification from non-formal and non-class rooms based schooling such as National Institute of Open Schooling, open school systems of States etc. shall not be eligible for admission to B.Pharm Course."ii. Any other qualification approved by the Pharmacy Council of India as equivalent to any of the above examinations.Provided that a student should complete the age of 17 years on or before 31st December of the year of admission to the course.Provided that there shall be reservation of seats for the students belonging to the Scheduled Castes, Scheduled Tribes and other Backward Classes in accordance with the instructions issued by the Central Government/State Government/Union Territory Administration as the case may be from time to time.B. B. Pharm lateral entry (to second year/third semester) -A pass in D. Pharm course from an institution approved by the Pharmacy Council of India under section 12 of the Pharmacy Act.