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 2(2)] [Section 2] [Entire Act]

State of Bihar - Subsection

Section 2(2)(f) in Medical Attendance Rules

(f)"Nurse" means a qualified nurse holding certificate or diploma recognised by the Chief Administrative Medical Officer of the Province or a registered nurse in a province in which there is statutory provision for the registration of nurses: