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 2] [Entire Act]

State of Kerala - Subsection

Section 2(g) in Travancore-Cochin Medical Practitioners Act, 1953

(g)"practitioner" means any person ordinarily engaged in the practice of modem medicine or homeopathic medicine or indigenous medicine, as the case may be;