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] [Entire Act]

State of Bihar - Section

Section 14 in The Bihar and Orissa Medical Act, 1916

14. Registrar and establishment for the Council.

(1)With the previous sanction of the [State] [Substituted by A.L.O.] Government, the Council-
(a)shall appoint a Registrar,
(b)may grant leave to such Registrar and appoint a persons to act in his place, and
(c)shall pay to the Registrar and to the person (if any) appointed to act in his place such salary and such allowances (if any) as the Council may determine.
(2)The Council may appoint such other officers and such clerks and servants as they may consider necessary for the purposes of this Act, and shall pay them such salary and allowances (if any) as the Council may determine.
(3)[ The Registrar shall act as Secretary to the Council and shall have the right to speak in, and otherwise take part in the proceedings of, the Council or any Committee thereof, but shall not have the right to vote.] [Substituted by Bihar Act 29 of 1951.]
(4)Every person appointed under sub-section (1) and sub-section (2) shall be deemed to be a public servant within the meaning of Section 21 of the India Penal Code.The Register of Registered Practitioners