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 26] [Entire Act]

Union of India - Subsection

Section 26(2) in The State Mental Health Rules, 1990

(2)The visitors appointed by the Government under section 37 of the Act shall be responsible for-
(a)review of admission and discharge of patients;
(b)inspection of the wards, outdoor patient department and kitchen;
(c)facilities to be provided;
(d)suggestion for improvement; and
(e)functioning as liaison officer between the Government and hospital.