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 20] [Entire Act]

State of Maharashtra - Subsection

Section 20(3) in The Maharashtra Council of Indian Medicine Rules, 1961

(3)When a meeting has been adjourned to a future day, the President [* * * *] [Deleted by G.N dated 21-3-1985.] may changes such day to any other day, and the Registrar shall sent written notice of the change to each member.