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 5] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 5(3) in Jammu and Kashmir Pre-Conception and Pre-Natal Sex Selection/Determination (Prohibition and Regulation) Act, 2002

(3)Any person conducting Ultrasound Scan/Test/Procedure on any pregnant woman shall keep complete record of such scan/test/procedure indicating her complete name, address, husband's name as well as name and address of the referring medical practitioner/doctor, the reasons requiring such scan/test/procedure etc.