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 53(2)] [Section 53] [Entire Act]

State of Madhya Pradesh - Subsection

Section 53(2)(b) in The M.P. Public Health Act, 1949

(b)For the purpose aforesaid, two or more local authorities may in combination provide a common hospital or place of reception.