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 4] [Entire Act]

State of Haryana - Subsection

Section 4(3) in The Haryana Homoeopathic Practitioners (General) Rules, 1975

(3)The Registrar may, after examining the application, require the applicant to furnish such other information or documents and [within such reasonable time during which such information or documents can be obtained and filed.] [Words added by Haryana Government Gazette dated 16.2.1988.]