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 41] [Entire Act]

State of Bihar - Subsection

Section 41(8) in Bihar Inland Vessels Rules, 2013

(8)The Medical Officer deputed under sub-rule (4) shall ascertain the names and addresses of all members of the party accompanying the patient, and shall report them through the Sub-Divisional Magistrate to the District Magistrate of the district to which they are proceeding.