Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 14(1)] [Section 14] [Entire Act] State of Madhya Pradesh - Subsection Section 14(1)(i) in The M.P. Homoeopathy Council (Publication of Register and Appeal) Rules, 2000 (i)be signed and verified by the appellant or an agent duly authorised by him in writing in this behalf in the following form, namely :-