Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 33(2)] [Section 33] [Entire Act] Bombay Presidency - Subsection Section 33(2)(n) in The Bombay Homoeopathic Practitioners' Act, 1959 (n)the fees chargeable for the alteration of entries as respects additional qualifications or change of name under sub-section (3) of section 25;