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 Gujarat - Subsection

Section 5(2) in Master of Business Administration (Sic Computer Application) Course (Regulation of Admission and Payment of Fees) Rules, 2013

(2)A candidate shall have passed the qualifying examination with minimum of 50% marks (45% marks in case of SC/ST/SEBC category candidates) from-
(a)a University situated in the Gujarat State; or
(b)a University situated outside the Gujarat State provided that the candidate shall have passed the Higher Secondary School Certificate Examination (Standard XII, 10+2 pattern) or its equivalent examination from,-
(i)the Gujarat Board; or
(ii)the Central Board of Secondary Education:
Provided that,-
(a)the school in which the candidate has studied, shall have been located in the State of Gujarat ; or
(b)the school in which the candidate has studied, shall have been located in the Union Territories of Daman and Diu or Dadra and Nagar Haveli; or
(iii)the Council of Indian School Certificate Examination, New Delhi:
Provided that,-
(a)the school in which the candidate has studied, shall have been located in the State of Gujarat; or
(b)the school in which the candidate has studied, shall have been located in the Union Territories of Daman and Diu or Dadra and Nagar Haveli:
Provided that a candidate shall have passed the Higher Secondary School Examination (Standard XII, 10+2 pattern) or Bachelors' degree with Mathematics or Business Mathematics or Statistics as one of the subjects.