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]

Bengal Presidency - Section

Section 816 in Police Regulations, Bengal , 1943

816. Medical certificate.

(a)No fee shall be charged by a medical officer in the service of the Crown for granting sick certificates, whether the certificate is granted at the private residence of the applicant or elsewhere.
(b)Medical practitioners shall be careful to see that sick certificates are not granted until they are fully acquainted with the reasons that have caused the applicant to report sick. It shall be the duty of the medical officer to ascertain particulars regarding the applicant's previous medical history as well as whether he is really on leave and the district to which he belongs. The fact that this has been done shall be mentioned in the medical certificate.