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 3] [Entire Act]

State of Tamilnadu - Subsection

Section 3(3) in Tamil Nadu Kidneys (Authority for use for Therapeutic Purposes) Act, 1987

(3)The authority given under sub-section (1), or, as the case may be, under sub-section (2), shall be sufficient warrant for the removal for therapeutic purposes, of the kidneys from the body of the deceased person.