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 14] [Entire Act]

State of Gujarat - Subsection

Section 14(5) in The Gujarat Veterinary Practitioners Act, 1969

(5)The register shall include the following particulars, namely:
(a)the full name and residential address of the registered veterinary practitioner;
(b)the date of his admission to the register maintained under this Act and in the case of a veterinary practitioner registered in any other State, the date of his admission of the register maintained under the law of that State and if he be a person who was on the day immediately preceding the appointed day, registered in a register kept under any of the laws referred to in subsection (4), the date of his admission to that register;
(c)the qualifications specified in the Schedule possessed by him if any and the date on which he obtained each qualification and the authority which conferred or granted it; and
(d)such further particulars as may be prescribed by rules.