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 4] [Entire Act]

State of Madhya Pradesh - Subsection

Section 4(2) in The M.P. Workmens Compensation (Occupational Diseases) Rules, 1963

(2)The Board constituted or recognised under sub-rule (1) shall consist of three qualified medical practitioners or whom one shall be a radiologist.