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 2] [Entire Act]

Union of India - Section

Section 14 in THE NATIONAL COMMISSION FOR INDIAN SYSTEM OF MEDICINE ACT, 2020

14. National Eligibility-cum-Entrance Test.—

(1)There shall be a uniform National Eligibility- cum-Entrance Test for admission to the undergraduate courses in each of the disciplines of the Indian System of Medicine in all medical institutions governed under this Act:Provided that National Eligibility-cum-Entrance Test shall be exempted for students who have taken admission in––
(i)Pre-tib for Bachelor of Unani Medicine and Surgery; and
(ii)Pre-Ayurveda for Bachelor of Ayurvedic Medicine and Surgery.
(2)The Commission shall conduct the National Eligibility-cum-Entrance Test in English and in such other languages, through such designated authority and in such manner, as may be specified by regulations.
(3)The Commission shall specify by regulations the manner of conducting common counselling by the designated authority for admission to all the medical institutions governed under this Act:Provided that the common counselling shall be conducted by the designated authority of––
(i)the Central Government, for All India seats; and
(ii)the State Government, for the remaining seats at the State level.
(4)The Commission shall specify by regulations the manner of admission of students to undergraduate courses who are exempted under sub-section (1).