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 Odisha - Subsection

Section 5(7) in The Orissa Development Authorities Rules, 1983

(7)Every person appointed to a post under the Authority shall, before his joining produce a medical certificate of health from a registered medical practitioner not below the rank of an Assistant Surgeon :Provided that in case of an officer such medical certificate shall be obtained from a Chief District Medical Officer.