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 Maharashtra - Section

Section 7A in The Maharashtra Medical Practitioners (Registration) Rules, 1961

7A. [ Forms of Duplicate Certificate and fee in respect there of. [Inserted by G.N. of 7.4.1972.]

(1)The duplicate certificate of registration and [provisional registration.] [Added by G.N. of 31.5.1983.] shall be in forms 'D' and 'E' respectively, with the words 'Duplicate' clearly stamped thereon in red ink.
(2)The fee for a duplicate certificate of registration or provisional registration shall be rupees five.] [Added by G.N. of 7.8.1981.]