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]

State of Gujarat - Section

Section 8 in Bachelor of Engineering and Technology, Bachelor of Pharmacy and Diploma in Pharmacy (Regulation of Admission and Payment of Fees) Rules, 2008

8. Reservation for the Children of Defence personals and Ex-Servicemen.

(1)One percent of available seats shall be reserved for the children of Defence personals and Ex-Servicemen, for admission.
(2)A candidate claiming admission against Ex-Servicemen category shall be required to submit a certificate to that effect duly issued by the Director, Sainik Welfare Board Gujarat State or by the District Sainik Welfare Officer. In-Service Defence Personnel shall be required to submit certificate to that effect duly issued by the Commanding Officer of the respective unit in which they are serving.
(3)The seats remaining vacant against the category of Defence Personals and Ex-Servicemen in case of candidates, who have passed the qualifying examination from the Gujarat Secondary and Higher Secondary Education Board, shall be allotted to the children of Defence personals and Ex-Servicemen of the Central Board. The seats remaining vacant thereafter shall be filled up from the merit list of unreserved category candidates of the Gujarat Board.
(4)The children of Defence Personals and Ex-Servicemen of Gujarat origin shall be included under the reserved category specified in this rule, if they have passed the qualifying examination from the schools located outside the Gujarat State and have appeared in the Gujarat Common Entrance Test conducted in the current academic year.