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(ii) in Andhra Pradesh Law Courses (Regulation of Admissions into 3 year and 5 year LL.B/B.L. Courses through Common Entrance test) Rules, 2003

(ii)The Convenor Seats shall be 85% of sanctioned intake of seats each in 3 year and 5 year Law course. These seats shall be filled with eligible candidates on the basis of Rank obtained in LAWCET, other criteria and by following Rule of Reservation.