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 24] [Entire Act]

State of Punjab - Subsection

Section 24(4) in Employees' State Insurance (Punjab Medical Benefit) Rules, 1953

(4)
(a)The Allocation Committee shall furnish the Insurance Medical Practitioner concerned with a copy of the said statement and shall afford him reasonable opportunity of submitting to them a statement in writing and of appearing before and being heard by them.
(b)A copy of any such statement by the Insurance Medical Practitioners shall be forwarded to the Director of Health Services or the Corporation as the case may be by the Allocation Committee for their observations and the Director of Health Services or his representative or a representative of the Corporation as the case may be shall be entitled in case of a hearing to attend and be heard by the Allocation Committee.