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 3A] [Entire Act]

State of Haryana - Subsection

Section 3A(2) in The Punjab Nurses Registration Act, 1932

(2)As from the date referred to in clause (1), the Government of Punjab shall constitute a Council for the State of Punjab in the manner specified in section 3, to be known as the Punjab Nurses Registration Council;Provided that the members referred to in clauses (c), (d) and (e) of sub-section 3 shall be nominated by the Government of Punjab from amongst the registered nurses, health visitors or midwives, as the case may be, ordinarily residing in the State of Punjab instead of being elected in the manner indicated in any of those clauses :Provided further that no person specified at serial No. (6) or serial No. (10) in the Schedule to the Act shall be appointed as a member of the said Council under clause (b) of sub-section (2) of section 3.