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 6] [Entire Act]

State of Madhya Pradesh - Subsection

Section 6(2) in The M.P. Public Health Act, 1949

(2)The Government may, from time to time, define the powers to be exercised, and the duties to be performed, by [the Director of Health Services] [Substituted by M.P. Act No. 6 of 1952.] or any member of his staff for the purposes of sub-section (1).