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] [Entire Act]

State of Odisha - Section

Section 14 in The Orissa Employees' State Insurance (Medical Benefit) Rules, 1951

14. Notice of the time during which dispensary, hospital etc. shall be open.

(1)Subject to the approval of the State Government the Insurance Medical Officer or the senior-most Insurance Medical Officer, as the case may be, shall fix the time at which a State Insurance dispensary, hospital, clinic, mobile dispensary, post or any other medical institution specified for the purpose shall remain open for treatment of insured persons.
(2)Notice of the time fixed under Sub-rule (1) shall be given in such manner as the State Government may from time to time direct and in particular shall be indicated in a notice Board displayed prominently at each place where insured persons are provided medical treatment and at each mobile dispensary post.