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 8] [Entire Act]

State of Tamilnadu - Subsection

Section 8(8) in Tamil Nadu Municipal Public Health Service (Discipline and Appeal) Regulations, 1973

(8)The Additional Director of Health Service and Family Planning shall be the authority competent to place under suspension any member of the service holding the posts in Class I and category 1 of Class II.