Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 3(3)] [Section 3] [Entire Act] State of Haryana - Subsection Section 3(3)(a) in The Punjab Homeopathic Practitioners Act, 1965 (a)three members shall be nominated by the State Government, one of them, if possible being a person connected with such institutions as are referred to in Schedule I; and