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 18(2)] [Section 18] [Entire Act] State of Telangana - Subsection Section 18(2)(f) in Telangana Allopathic Private Medical Care Establishments (Registration and Regulation) Act, 2002 (f)the mode of holding meetings and the conduct of business by the authority and the Appellate Board;