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 4(1)] [Section 4] [Entire Act] State of Arunachal Pradesh - Subsection Section 4(1)(b) in Arunachal Pradesh Indian Medicine Council Act, 2013 (b)One person possessing recognized medical qualification and enrolled on State Register shall be nominated by State Government.