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 32] [Entire Act]

State of Haryana - Subsection

Section 32(1) in The Haryana Clinical Establishments (Registration and Regulation) Act, 2014

(1)The District Authority for Clinical Establishment shall compile and maintain in such format, as may be prescribed, a register of clinical establishments, provisionally registered by it and shall enter the particulars of the certificate so issued, in such form and manner, as may be prescribed.