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 5] [Entire Act]

State of Andhra Pradesh - Subsection

Section 5(ii) in Andhra Pradesh Para Medical Board Act, 2006

(ii)he is an un-discharged insolvent; or he is of unsound mind and stands so declared by a competent Court; or