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 28] [Entire Act]

State of Rajasthan - Subsection

Section 28(7) in The Rajasthan Homoeopathic Medicine Rules, 1971

(7)Upon conclusion of the Enquiry the Board shall pronounce its orders to the parties, if present. Otherwise the order shall be communicated to the parties by Registered Post.