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 34] [Entire Act]

State of Maharashtra - Subsection

Section 34(1) in The Maharashtra Medical Practitioners Act, 1961

(1)Notwithstanding anything in any law for the time being in force, a birth or death certificate, or a medical or fitness certificate, or any other certificate required by any law to be signed or authenticated by a duly qualified medical practitioner, shall be valid only if it has been signed or authenticated by a practitioner registered under-
(i)[ Part I or Part II of the register maintained under this Act;] [Clause (i) was substituted for the original Maharashtra 30 of 1979, Section 19(a)(i).]
(ii)[ the Maharashtra Medical Council Act, 1965;] [Clause (ii) was substituted for the original Maharashtra 30 of 1979, Section 19(a)(ii).]
(iii)the Bombay Homoeopathic and Biochemical Act, 1959 or any other law for the time being in force in relation to the qualifications and registration of Homoeopathic or Biochemical practitioners in any part of the State; or
(iv)the Indian Medical Council Act, 1956.