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 31(5)] [Section 31] [Entire Act]

State of Maharashtra - Subsection

Section 31(5)(d) in The Maharashtra University of Health Sciences Act, 1998

(d)No member of the Board of Examinations or the committees shall be appointed as paper-setter, examiner, moderator or referee;