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 Rajasthan - Subsection

Section 4(2) in Rajasthan Nurses, Midwives, Health Visitors and Auxiliary Nurse-Midwives Registration Act, 1964

(2)The Council shall co-opt in the prescribed manner two persons, possessing the prescribed qualifications considered to be specially suited to advise the Council in relation to the business coming up before it:Provided that, if the Council fails so to co-opt persons as its members within three months from the date of its first meeting, State Government shall nominate such persons as members of the Council.