Section 15D(3) in THE ANDHRA PRADESH MEDICAL PRACTITIONERS REGISTRATION ACT, 1968
(3)The Registrar shall, if satisfied that the applicant is entitled to be permitted temporarily for medical practice subject to the provisions of sub-section (1) above, enter his or her name in the register maintained in this behalf and also issue a certificate to that effect, on payment of fee prescribed by the Council from time to time.