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 3] [Entire Act]

State of Haryana - Subsection

Section 3(3) in The Punjab Ayurvedic and Unani Practitioners Act, 1963

(3)The Director shall be the ex officio Chairman of the Board, and the Vice-Chairman shall be elected by the members of the Board from amongst themselves.