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 Uttar Pradesh - Section

Section 33 in The U.P. Homoeopathic Medicine Act, 1951

33. Power of Board to call for information from medical institution.

- The Board shall have power to call upon the governing body or authorities, of a Medical Corporation, examining body or other institution included or desirous of being included in the Schedule-
(a)to furnish such reports, returns or other information as the Board may require to enable it to judge the efficiency of the instructions given therein in homoeopathy; and
(b)to provide facilities to enable a member of the Board deputed by the Board in this behalf to be present at the examinations held by such Medical Corporation, examining body or other institutions.