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 27] [Entire Act]

State of Rajasthan - Subsection

Section 27(1) in The Rajasthan Homoeopathic Medicine Act, 1969

(1)The Board shall, with the previous approval of the State Government appoint a Registrar:Provided that the final appointment of the Registrar may be made by the State Government.