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 15] [Entire Act]

State of Uttarakhand - Subsection

Section 15(2) in Uttarakhand Medical Council Act, 2002

(2)The register shall be in such form, and may be divided into such parts, as may be prescribed.
(a)the resister shall include- the full name, address, and qualifications with the name of the college and university of the registered practitioner, the date on which each qualification was obtained, and such other particulars as may be prescribed.