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 4] [Entire Act]

State of Maharashtra - Subsection

Section 4(2) in The Maharashtra Medical Practitioners (Registration) Rules, 1961

(2)Every application made under sub-rule (1) shall be accompanied by -
(a)Registration fee of rupees ten; and [if it is an application under sub-section (3) of section 17 made on or after the 11th day of February 1972, a fee of rupees fifty, and] [Added by G.N. of 9.11.1972.]
(b)Birth certificate or matriculation certificate or S.S.C, Certificate or School Leaving Certificate, in original, together with two copies there of.