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 Madhya Pradesh - Section

Section 151 in The Board of Secondary Education (Madhya Pradesh) Regulations, 1965

151.

No person shall be confirmed in his appointment unless he has produced a medical certificate of health from competent medical authority.