Section 8(3)(iv) in Andhra Pradesh Un-aided Minority Professional Institutions (Regulation of Admissions into Under-graduate Medical and Dental Professional Courses Rules, 2003
(iv)1% for the Children of Ex-servicemen and serving service personnel of the three wings of the Defence Services i.e.. Army, Navy and Airforce, subject to the condition that the Ex-service men etc. are residing for a minimum of five years in Andhra Pradesh, provided that if suitable candidates are not available equivalent to fulfill the above reservation, the condition of five year minimum period of residence shall not be insisted upon.