Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 26(1)] [Section 26] [Entire Act] State of Punjab - Subsection Section 26(1)(e) in Employees' State Insurance (Punjab Medical Benefit) Rules, 1953 (e)A full-time Insurance Medical Officer shall not undertake private practice.