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 Kerala - Subsection

Section 2(xxv) in The Kerala Prisons and Correctional Services (Management) Act, 2010

(xxv)"Medical Officer" means a Gazetted Officer of the Government designated as such under the Act and includes a medical practitioner declared as such by general or special orders of the Government to be a Medical Officer for the purposes of the Act;