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 21] [Entire Act]

State of Himachal Pradesh - Subsection

Section 21(1) in Himachal Pradesh Homoeopathic Practitioners Act, 1979

(1)The Council shall by regulations, -
(a)recognise institutions as required under paragraph (2) of Schedule-I;
(b)prescribe the course of training and qualifying examinations including the examinations prior to qualifying examinations;
(c)provide that instructions and examination shall as far as possible be given or held in the languages specified in the regulations.