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 28] [Entire Act]

State of Kerala - Subsection

Section 28(2) in Nurses and Midwives Act, 1953

(2)The Government may, subject such conditions and restrictions as may be prescribed by rules, appoint a chief supervising authority to exercise control over local supervising authorities.