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(1)] [Section 2] [Entire Act]

State of Andhra Pradesh - Subsection

Section 2(1)(x) in Andhra Pradesh Common Entrance Test for entry into Engineering, Pharmacy, Agriculture, Medical, Dental and Pharm. D Course Rules, 2011

(x)"Association of Colleges" means the Association of Colleges formed for the purpose of conducting Common Entrance Test referred to in (viii) above, and recognized by the Andhra Pradesh State Council of Higher Education consisting of Management representatives with one type of colleges offering Medical and allied subjects for which the eligibility criteria is as mentioned in Rule 3(4), (5) and (6) of these rules or the other type of colleges offering Engineering and allied subjects for which the eligibility criteria is as mentioned in Rule 3(3) of these rules.