Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 200B] [Entire Act] State of Uttar Pradesh - Subsection Section 200B(4) in The Subsidiary Rules (4)that the duties of the orderly, during the period of his recess, will be carried out by the khalasi and the dispensary servant.