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 Gujarat - Subsection

Section 2(1) in The Bombay Anatomy Act, 1949

(1)"approved institution" means a hospital or a medical or teaching institution approved by the [State] [This word was substituted for the word 'Provincial' by the Bombay Adaptation of Laws Order, 1950.] Government [for all or any of the purposes of this Act;] [These words were substituted for the words 'to carry on Anatomical examination and dissection', by Bombay 33 of 1957, Section 8 (b).]