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 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(21) in Maharashtra Homoeopathic Practitioners' Act, 1960

(21)[ "Vice-president" means the Vice-President of the Council.] [Clause (21) was added by Maharashtra 16 of 1988, Section 2(f).]