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] [Entire Act]

State of Maharashtra - Section

Section 2 in The Maharashtra Medical and Dental Colleges Admissions (Regulation and Abolition of All India Quota) Act, 2003

2. Definitions.

- In this Act, unless the context otherwise requires,-
(1)"All India Seats" or "All India quota" means 15 per cent. seats of M.B.B.S. and B.D.S. Degree courses and 25 per cent. seats of post-graduate degrees, in Medical and Dental courses, of the total number of seats available in Government and Municipal Medical and Dental Colleges in the State of Maharashtra, made available by the Government for the students, on all India basis, as per the All India Medical Admission Scheme laid down by the Government of India, for admission to medical colleges in India;
(2)"appointed date" means the date appointed under sub-section (3) of section 1;
(3)"Competent Authority" means the Director, Medical Education and Research, Maharashtra State, at Mumbai, or such other officer designated as such by the State Government;
(4)"Director" means the Director, Medical Education and Research, Maharashtra State, Mumbai;
(5)"Government" means the Government of Maharashtra;
(6)"medical admission" means admission to the M.B.B.S. Degree course and the B.D.S. Degree course and shall include admission to the post-graduate degree courses in medical and dental disciplines;
(7)"medical colleges" means the Government Medical and Dental Colleges run by the State Government and shall include the medical and dental colleges run by the local authorities in the State;
(8)"medical seats" means the seats available for medical admissions in medical colleges;
(9)"local students" means students who are ordinarily residing for a continuous period of not less than 15 years within the territorial jurisdiction of the State of Maharashtra;
(10)"State" means the State of Maharashtra.