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 Jammu-Kashmir - Section

Section 7 in Jammu and Kashmir Protection of Women from Domestic Violence Act, 2010

7. Duties of medical facilities

— If an aggrieved person or, on her behalf a Protection Officer or a service provider requests the person incharge of a medical facility to provide any medical aid to her, such person incharge of the medical facility shall provide medical aid to the aggrieved person in the medical facility.