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] [Section 6] [Entire Act]

State of Andhra Pradesh - Subsection

Section 6(16) in Andhra Pradesh Regulation of Admissions into Post Graduate Law (L.L.M/M.L) Courses through Common Entrance Test Rules, 2007

(16)All the candidates called for counselling shall produce the specified original documents along with duly attested photocopies and the Convener of PGLCET Admissions shall be entitled to cause verification of all the documents produced by the candidates.
(b)To fill up Category-A seats (80%) in Unaided Minority and Non-Minority Institutions who opted for PGLCET-AC. - (1) A Committee for PGLCET-AC Admissions shall be constituted by the Association(s) of Professional Institutions to advise the Convener of PGLCET-AC Admissions, in matters relating to admission and on such other matters necessary for the smooth conduct of Admissions.