State of Andhra Pradesh - Act
Andhra Pradesh Un-aided Non-Minority Professional Institutions (Regulations of Admissions into Under Graduate Medical and Dental Professional Courses) Rules, 2004
ANDHRA PRADESH
India
India
Andhra Pradesh Un-aided Non-Minority Professional Institutions (Regulations of Admissions into Under Graduate Medical and Dental Professional Courses) Rules, 2004
Rule ANDHRA-PRADESH-UN-AIDED-NON-MINORITY-PROFESSIONAL-INSTITUTIONS-REGULATIONS-OF-ADMISSIONS-INTO-UNDER-GRADUATE-MEDICAL-AND-DENTAL-PROFESSIONAL-COURSES-RULES-2004 of 2004
- Published on 30 June 2004
- Commenced on 30 June 2004
- [This is the version of this document from 30 June 2004.]
- [Note: The original publication document is not available and this content could not be verified.]
1. Short title applicability and commencement.
- (i) These rules may be called the Andhra Pradesh Un-aided Non-Minority Professional Institutions (Regulations of Admissions into Under Graduate Medical and Dental Professional Courses) Rules, 2004.2. Definitions.
3. Eligibility Criteria for Admission.
- Admission into various courses in different Professional Educational Institutions shall be governed by the rules of admission prescribed herein. The Eligibility criteria for admission into Medical and Dental Courses shall be as mentioned below:4. Allotment of seats.
- The seats to be allotted in each Un-aided Non-Minority Professional Institution under these rules, for Admission of Candidates shall be classified as:5. Authority for admissions.
- (i) Category-A Seats (Competent Authority Seats) (50% of the total intake of the Seats) shall be filled by the Committee for Admissions appointed by the Competent Authority under these rules.6. Procedure for admissions.
- (A) To Fill up Competent Authority Seats: (Category-A - 50% of the sanctioned intake of the seats)(i)Committee for admissions shall be constituted by the Competent Authority under these rules.(ii)The Competent Authority shall issue an advertisement calling for a single application in the prescribed form from the eligible qualified candidates who have been assigned ranking in the Common Entrance Test, desirous of seeking admission in Government Professional Colleges and Private Colleges (Private Un-aided Non-Minority Colleges and Private Unaided Minority Colleges) in respect of seats to be filled by the Competent Authority.(iii)The candidates who are qualified to seek admission as a consequence of obtaining rank in the Common Entrance Test and desirous of seeking admission into the Government/ Unaided Private/Unaided Minority Professional Institutions shall make application to the competent authority enclosing all the relevant documents including a copy of rank card issued. The application shall be acknowledged.(iv)The Competent Authority shall scrutinize all the candidates received from the candidates. After scrutiny, the competent authority shall prepare the following merit list namely:-(a)Common Merit List: containing the names of all the candidates arranged in the order of merit ranking assigned to them in the Common Entrance Test.(b)Category wise Merit List: containing the names of the candidates belonging to the reserved categories arranged in the order of merit ranking assigned to them in the Common Entrance Test.(c)In case of same rank being obtained by more than one candidate, the marks obtained in Physics, Chemistry, Botany and Zoology shall be reckoned.(d)In case of a further tie, the older candidate shall be given the higher place in the merit list.(v)Candidates shall be called for an interview in the order of merit for selection and allotment of course and institution:(a)All the candidates called for interview shall submit the specified original documents along with one set of duly attested photocopies and the Committee for admissions shall be entitled to cause verification of all the documents produced by the candidates.(b)As and when each candidate gets his turn for interview in the order of merit, choice of institutions and course shall be given to him, depending upon availability at the point of time with due regard to the eligibility of the candidate for a seat in a particular local area or for a particular reserved category.(c)The selection of candidates and allotment of course/institutions in respect of the seats to be filled by "Competent Authority" in Government Professional Colleges, unaided Private Professional Colleges and unaided minority professional Colleges shall also be solely on the basis of merit as adjudged by the rank obtained in the Entrance Test subject to the condition that the candidate should have passed the qualifying examination with the minimum marks prescribed.(d)Mere appearance at the Entrance Test and obtaining high rank in the merit list does not entitle a candidate to be considered for admission automatically into any course/Institution unless he/she also satisfies the rules and regulations of admission prescribed by the NTR University of Health Sciences/Government including marks to be obtained in the qualifying examination etc.(vi)The Committee of admissions shall select and allot candidates in respect of seats to be filled by the Competent Authority in the Unaided Private Non-Minority Professional Colleges and Unaided Minority Professional Colleges simultaneously.(vii)Once a candidate secures admission to a particular college/institutions based on his/her option, no further claim for admission into other college/ institution, to any other kind of seat or any other course will be entertained, except as provided by the committee for admissions in the subsequent counselling, if any.(viii)The candidates selected for admission into unaided Private Professional Colleges or unaided Minority Professional Colleges shall pay the prescribed fee in the form of demand draft drawn on any nationalized bank in favour of the Registrar, NTR University of Health Sciences payable at Vijayawada. If a candidate fails to pay the fee on the day of selection, the selection will be cancelled forthwith and it will be filled up next candidate in the merit list in the subsequent selections/counselling.(ix)The fee so collected shall be kept with the competent authority till the entire admission process is completed. As soon as the admission process is completed, the fees so collected shall be transferred to the collected concerned.(x)Candidates are considered for selection only for such categories for which they have claimed reservation in the application form and submitted supporting documents. Request for a change to any other category after submission of application shall not be considered.(xi)The Selection shall be made only from among the candidates who physically present themselves when called in order of merit. Claims of the candidates shall not be considered if they are absent when called thrice at the time of selection and the next in the merit would be called.(xii)Resultant vacancies shall be open to all the candidates below the rank of candidates who have not joined the course and the candidates who ware absent in the earlier selection. Resultant vacancies shall be filled by the candidates belonging to the same category of the seats as those who have not joined the course or vacated the seat.(xiii)The selection committee shall have the power to cancel the selection or admission of the candidates at any stage if it is detected either during selection or before closure of admissions that the selection or admission is against the regulation.(xiv)The Competent Authority/Committee for admissions shall prepare the final list of candidates, admitted course-wise and send the same to NTR University of Health Sciences.(xv)The Competent Authority in consultation with Committee for admission shall fix the cut off dates for each stage of admission contemplated above.(B)To fill up EAMCET Ranking based Management seats: (Category-B 25% of the sanctioning in take of seats)(i)Category-B Seats shall be filled by the Committee for Admissions appointed by the Competent Authority under these Rules based on the merit obtained in EAMCET and following Rules of Reservation.(ii)The Committee for Admissions shall complete the process of admissions within the time frame following such procedure as prescribed, for making admissions into the Category-B seats of all the Private Medical and Dental Colleges.(iii)The Committee for Admissions shall complete the admission process within stipulated date as notified by the NTR University of Health Sciences.(iv)The Competent Authority shall issue a notification in two leading news papers calling for a single common application form for admission into the above seats in all the Colleges, informing of the dates and venue of the counseling.(v)The Competent Authority shall fix a reasonable fee as cost of the application form.(vi)The application forms shall be on sale in person and by post at the Office of NTR University of Health Sciences, Vijayawada and Hyderabad and such places as notified by the Competent Authority.(vii)The Competent Authority will also issue the guidelines for selection and allotment of candidates against the above seats basing upon the rules as applicable herein and indicating the prescribed fee and other rules.(viii)The Competent Authority shall pool up the above seats in all the Colleges and shall prepare the seat matrix separately for each region by following the Rules of Reservation(ix)The Admissions shall be made in the following manner: -(a)The Competent Authority shall scrutinize the application forms received and shall prepare a common merit list based on seat matrix prepared by them.(b)The Competent Authority shall scrutinize all the applications received from the candidates. After scrutiny the Competent Authority shall prepare the following merit lists namely: -(i)Common merit list: containing the names of the candidates arranged in the order of merit ranking assigned to them in the common entrance test.(ii)Category wise merit list: containing the names of the candidates belonging to the reserve categories arranged in the order of merit ranking assigned to them in the common entrance test.(iii)In case of same rank being obtained by more than one candidate, the marks obtained in Physics, Chemistry, Botany and Zoology shall be reckoned.(iv)In case of a further tie, the older candidate shall be given the higher place in the merit list.(c)The candidates shall attend the counseling with all their original certificates.(d)The Competent Authority shall select the candidates in the counseling by calling for candidates based on EAMCET ranking and as per the seat matrix approved by the Competent Authority.(e)The Competent Authority shall send a copy of the merit list and list of candidates selected into respective Colleges to the Managements of respective Colleges for information.(f)The candidates selected for admission into Government Professional Colleges, Un-aided Private Professional Colleges and Un-aided Minority Professional Colleges shall pay the prescribed fee in the form of demand draft drawn on any Nationalized Bank in favour of the Registrar, NTRUHS payable at Vijayawada. If a candidate fails to pay the fee on the day of selection, the selection will be cancelled forthwith and it will be filled up in the subsequent selections by Counseling as per prescribed procedure.(g)The fee so collected in the form as mentioned above shall be kept with the Competent Authority till the entire admission process is completed. As soon as the admission process is completed, the fees so collected shall be transferred to the Colleges concerned.(h)If a candidate after the final selection fails to report to the Principal of the respective College, on or before the stipulated time and/or if the Committee of Non-Minority Managements fails to fill up the seats under Category B, the unfilled seats shall be treated as vacant and the vacant seats shall be filled up by the Competent Authority by following EAMCET merit Ranking and Rules of Reservation as applicable.(i)The above rules shall be followed scrupulously. Any violation of the Rules shall entail cancellation of admissions of the candidates concerned and conduct of admissions afresh following the procedure etc.(C)To Fill up Management seats: (C-Category-25% of the sanctioned intake of the seats) - "Management Seats" - The seats shall be filled by the individual College Managements/Committee of Managements in the order of merit in a transparent manner following the procedure as detailed below:7. Exercise of option.
- The option once exercised by the candidate for any category seat is final. The Candidates shall not be allowed to take seats of other categories, once he accepts admission into a particular category.8. Cut off date for admission.
- The Competent Authority, shall close the admission process on such date as notifies by the Competent Authority i.e., NTR University of Health Sciences.9. Rules of Reservation for Admission.
- Seats shall be reserved for the following categories in admissions to professional courses.| SC-A | ... | 1% |
| SC - B | ... | 7% |
| SC - C | ... | 6% |
| SC - D | ... | 1% |
| Group 'A' | ... 7% |
| Group 'B' | ... 10% |
| Group 'C' | ... 1% |
| Group 'D' | ... 7% |