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 3] [Entire Act]

State of Andhra Pradesh - Subsection

Section 3(2) in Andhra Pradesh Colleges of Education (Regulation of Admissions into B.Ed. Course through Common Entrance Test) Rules, 2006

(2)Category-B seats
(b)The Category A seats shall be 80% of the sanctioned intake of seats in B.Ed Course in the Un-Aided Non-Minority/Minority Colleges of Education, which shall be filled with eligible candidates on the basis of rank obtained in Ed.CET/ Ed.CET-AC, as the case may be, following the provision of Rule 6 and Rules of Reservation laid down in Rule 7.
(c)The Category B Seats shall be 20% of the total sanctioned intake of seats in B.Ed. Course in respect of the Un-Aided Non-Minority and Minority Colleges of Education, which shall open for admission to all the eligible candidates on the basis of merit/rank obtained in on Ed.CET/Ed.CET-Ac as the case may be.