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 6] [Entire Act]

State of Madhya Pradesh - Subsection

Section 6(iii) in The Medical Termination of Pregnancy Madhya Pradesh Regulations, 1975

(iii)In the case of a suit or other action for damages, the District Judge, within the local limits of whose jurisdiction the hospital or approved place is situated :