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 5] [Entire Act]

State of Andhra Pradesh - Subsection

Section 5(2) in Andhra Pradesh Un-aided Non-Minority Professional institutions (Regulation of Admissions into Under-graduate Professional Courses through Common Entrance Test) Rules, 2006

(2)All the Category B seats shall be filled by the respective Institutions on merit basis following the procedure laid down in the Rule 6(ii) hereunder.
(ii)The Convener of EAMCET admissions/ Convener of EAMCET-AC admissions shall allot candidates to institutions in terms of Rules laid down herein.
(iii)The admissions shall be made in the order of merit on the basis of the ranking assigned in EAMCET/ EAMCET- AC as per Rule 5 / sub rule (7) of Rule 12 of the Andhra Pradesh Common Entrance Test for entry into Engineering, Pharmacy, Agriculture, Medical and Dental courses Rules, 2004.
(iv)The total number of candidates to be admitted in each course in the Unaided Non-Minority Professional Institutions shall not exceed the limits prescribed by the All India Council for Technical Education from time to time.
(v)The admission of the candidates made in various Un-aided Non-Minority Professional Institutions shall be subject to scrutiny by the inspecting Authority appointed for the purpose.