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 18] [Entire Act]

State of Rajasthan - Subsection

Section 18(2) in The Rajasthan Workmen's Compensation Rules, 1960

(2)Where any woman does not give her consent to her medical examination by a male practitioner and medical examination is necessary under these rules, such examination shall be done by a female practitioner at the expenses of the employer.]