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 2] [Entire Act]

State of Andhra Pradesh - Subsection

Section 2(f) in Andhra Pradesh Un-aided Minority Professional Institutions (Regulations of Admissions into Under Graduate Medical and Dental professional Courses) Rules 2004

(f)"Competent Authority Seats for minority candidates" means the seats earmarked from out of the sanctioned intake of seats in each course and in each college to be filled by the committee of admissions with the concerned minority students.