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] [Entire Act]

State of Tamilnadu - Section

Section 52 in Bye-Laws of the Tamil Nadu Medical Council

52.

The Registrar shall, ordinarily, be a Registered Medical Practitioner. A graduate in Law, preferably possessing a degree or diploma in Accounts, a retired Judicial Officer or Revenue Divisional Officer may also be appointed for the post; of Registrar.Qualification of Clerks