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 9] [Entire Act]

State of Assam - Subsection

Section 9(2) in Assam Employees' State Insurance (Medical Benefit) Rules, 1958

(2)Intimation, of the dispensary or institution to which an insured person is allotted or reallotted either under sub-rule (1) or under Rule 8, as the case may be, shall be sent to the insured person by the State Government.