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 41] [Entire Act]

Union of India - Subsection

Section 41(9) in The Medical Devices Rules, 2017

(9)A licencee, whose licence has been canceled under sub-rule (8), may appeal to the Central Government within forty five days from the date of such order.