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 2] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 2(h) in Jammu and Kashmir Nursing Homes and Clinical Establishments (Registration and Licensing) Act, 1963

(h)"Qualified Medical Practitioner " means a medical practitioner registered in the state or any other state in India under any law for the time being in force for the registration of medical practitioners;