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] [Entire Act]

State of Bihar - Section

Section 67A in The Bihar and Orissa Local Self-Government Act, 1885

67A. [ Management of hospitals and dispensaries by Joint Committee. [Inserted by the B. and O. Act 5 of 1908.]

(1)The [State] Government may, by notification, direct that the maintenance and management of any hospital or dispensary in any municipality which has been, or may hereafter be constituted under the Bihar and Orissa Municipal Act, 1922, shall be entrusted to a Joint Committee, consisting partly of persons appointed by the Commissioners of such municipality, and partly of persons appointed by the District Board of the district in which such municipality is situated, and shall specify in such notification the proportion of the cost of maintenance of the said hospital or dispensary to be provided by the Commissioners of the said municipality and by the said District Board respectively:Provided that no direction shall be made under this Section except with the consent of the Commissioners of the said municipality and the said District Board.
(2)Subject to such rules as may be made by the [State] [Substituted by ALO.] Government in this behalf, such Joint Committee shall in respect of such hospital or dispensary have the same power and be subject to the same liabilities as are conferred and imposed by any law for the time being in force on the Commissioners of the said municipality and the said District Board.]