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 3] [Entire Act]

State of Gujarat - Subsection

Section 3(2) in The Gujarat Emergency Medical Services Act, 2007

(2)
(a)The Director shall be appointed from amongst three persons recommended by the Commissioner of Health, Medical Services and Medical Education.
(b)The terms and conditions of appointment of the Director shall be such as may be prescribed by rules.