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 8] [Entire Act]

State of Karnataka - Subsection

Section 8(d) in Karnataka Medical Registration Act, 1961

(d)becomes subject to any of the disqualifications mentioned in section 7, the State Government shall declare his office to be vacant.