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 10] [Entire Act]

State of Odisha - Subsection

Section 10(1) in The Orissa Employees' State Insurance (Medical Benefit) Rules, 1951

(1)Out-patient treatment shall be provided at a State Insurance dispensary or in the manner indicated in Rule 4 and shall consist of all treatment, other than treatment involving the application of special skill or experience and shall include-
(i)such preventive treatment as vaccination and inoculation;
(ii)ante natal and post natal treatment of insured woman;
(iii)the free provision of all drugs [and] [Inserted vide Lab. Department Notification, No. 9653/6.10.1960.] dressings [* * *] [Omitted vide Lab. Department Notification, No. 9653/6.10.1960.] that may be considered necessary; and
(iv)provision of certificates, free of cost, in respect of sickness, maternity, employment, injury and death, required under the Employees' State Insurance (General) Regulations, 1950, or under the directions or instructions issued from time to time by the Corporation.