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 32] [Entire Act]

State of Madhya Pradesh - Subsection

Section 32(3) in The M.P. Ayurvedic, Unani Tatha Prakritik Chikitsa Vyavasayi Rules, 1973

(3)A person who desires his registration as a temporary clinic practitioner under Section 27 of the Act, may apply to the Registrar by enclosing a certificate of the concerning examination passed for the purpose. The Registrar on receipt of such application alongwith the certificate shall issue a temporary registration certificate.