Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 4A(1)] [Section 4A] [Entire Act] State of Karnataka - Subsection Section 4A(1)(iii) in The Karnataka Professional Education Institutions (Regulation of Admission and Determination of Fee) Act, 2006 (iii)not more than twenty percent of the seats shall be filled up by Non-Resident Indians/Management quota candidates;