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 22] [Entire Act]

State of Odisha - Subsection

Section 22(ii) in The Orissa Loan Stipend Fund Rules

(ii)A doctor not below the rank of a Civil Surgeon will be competent to certify whether a stipendiary has become incapacitated or invalid so as to be unable to prosecute the study or earn any income.