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 2] [Entire Act]

State of Tripura - Subsection

Section 2(j) in The Tripura Clinical Establishments Act, 1976

(j)"qualified pathologist" means a medical practitioner with required qualification in pathology registered in any State in India under a law for the registration of medical practitioners ;