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 24] [Entire Act]

State of West Bengal - Subsection

Section 24(4) in West Bengal Clinical Establishment (Registration, Regulation and Transparency), Rules, 2017

(4)Notwithstanding any other pending financial obligation, the patient or patient party is entitled to reproduction/get, at one's expense, the relevant part or parts of the medical record and reports pertaining to his/her healthcare, on demand in addition to the Summary Medical Report under sub-rule (1).