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 1] [Section 2] [Entire Act]

State of Odisha - Subsection

Section 2(i) in The Orissa Homoeopathic Act, 1956

(i)"Registered Homoeopathic Practitioner" means a Homoeopathic Practitioner registered as such under Section 21;