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 5 in Professional Diploma Courses of Engineering and Technology (Regulation of Admission and Payment of Fees) Rules, 2013

5. Eligibility for Admission.

(1)For the purpose of admission to the Professional Diploma Courses, a candidate shall have passed the qualifying examination with minimum eligibility criteria of percentage of marks in subjects prescribed by the All India Council for Technical Education (AICTE) from time to time from, -
(i)The Gujarat Board; or
(ii)The Central Board of Secondary Education Board (CBSE) or the Council of Indian School Certificate Examination, New Delhi or the International School Board or the National Institute of Open Schooling or Sanskrit Pathsala:
Provided that, -
(a)the school / study centre in which the candidate has studied, should have been located in the State of Gujarat; or
(b)the school / study centre in which the candidate has studied, should have been located in the Union Territories of Diu, Daman and Dadra Nagar Haveli and whose parents are origin of Gujarat; or
(iii)A candidate who has studied under Jawaharlal Navodaya Vidyalaya Scheme upto Standard VIII in any of the schools located in the State of Gujarat, thereafter studied in any of the schools located out of the State of Gujarat under the said Scheme shall be eligible for admission.
Explanation. - "Jawaharlal Navodaya Vidyalaya Scheme" means the Jawaharlal Navodaya Vidyalaya scheme started during the year 1985-86 by the Government of India in accordance with the National Policy of Education. The scheme is managed by Navodaya Vidyalaya Samiti, an autonomous organisation under the Department of Education, Ministry of Human Resource Development.
(2)For the purpose of admission on reserved seats for Certificate Holders,-
(a)A candidate who has passed the two years certificate course conducted by the Technical Examination Board, as specified in column 2 of Table or NCVT or GCVT examination from ITI, as specified column 3 of Table of rule 13 shall be eligible for admission:
Provided that, -
(i)the ITI or Technical School/ Institution in which the candidate has studied, should have been located in the Gujarat State; or
(ii)the ITI or Technical School/Institution in which the candidate has studied, should have been located in the Union Territories of Diu, Daman and Dadra Nagar Haveli and whose parents are origin of Gujarat, subject to the condition that he shall produce his parents' domicile certificate; or
(b)A candidate who has passed the approved course of ITI of two or more years duration after Std. VIII conducted by NCVT or GCVT and Std. X from the Gujarat Board or Open Schooling with subjects (I) Mathematics, (2) Science (3) Gujarati and (4) English or equivalent examination shall be eligible for admission:
Provided that,-
(i)the ITI in which the candidate has studied, should have been located in the Gujarat State; or
(ii)the ITI in which the candidate has studied, should have been located in the Union Territories of Diu, Daman and Dadra Nagar Haveli and whose parents are origin of Gujarat, subject to the condition that he shall produce his parents domicile certificate.
(3)A candidate whose parents are origin of Gujarat and who are residing out of Gujarat State and who have passed the qualifying examination from school located outside Gujarat State from Central Board of Secondary Education or the Council of Indian School Certificate Examination, New Delhi or the National Institute of Open Schooling or the respective State Boards shall be eligible for admission, and his candidature shall be included in the merit list prepared in accordance with the provisions of rule 10, subject to the condition that he shall produce his parents' domicile certificate.
(4)
(a)A candidate whose parents are origin of Gujarat and who is living outside India and have passed the qualifying examination from outside India shall be eligible for admission, and his candidature shall be included in the merit list prepared in accordance with the provisions of rule 10, subject to the condition that he shall produce equivalence certificate of Association of Indian University, New Delhi and his parents' domicile certificate.
(b)The grade with which he has passed the qualifying examination shall be converted into the Merit Marks by considering the lowest of the marks-range on the basis of which grade is awarded.
(5)A candidate whose parents are of Gujarat origin and are serving out of Gujarat in the service of Central Government or other State Government, Armed forces, Boards or Corporations owned or controlled by the Central Government or other State Government or any nationalized bank and who has passed the qualifying examination from the State where parents are serving, shall be eligible for admission and his candidature shall be included in the merit list prepared in accordance with the provisions of rule 10.
(6)A candidate who has passed the qualifying examination from any other State and,
(i)Whose parents are serving in the category of service as shown below; and
(ii)who are transferred from other States to Gujarat and have resumed their duties in the place where they are transferred in Gujarat and shall remain so transferred in the State of Gujarat at the time of registration for admission,
shall be eligible for admission and his candidature shall be included in the merit list prepared in accordance with the provisions of rule 10.Category of Service: -
(a)Officers or Employees of Central Government; or
(b)Officers or Employees of Public Sector Undertakings of Central Government or any State Government; or
(c)Officers or Employees of nationalized banks; or
(d)Officers or Employees of United Nations, UNICEF, World Health Organization (WHO) and such other International Institutions located in Gujarat State; or
(e)Gujarat Cadre Officers of Indian Administrative Service, Indian Police Service or Indian Forest Service working in Gujarat or working in other States on deputation; or
(f)Officers or Employees of Gujarat Government posted outside Gujarat State for administrative reasons.
(7)A candidate who has passed the Qualifying Examination after appearing in the supplementary examination conducted by the Board shall be eligible for admission in the current academic year on the Vacant Seats declared under rule 22.