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 Odisha - Subsection

Section 2(e) in The Orissa Homoeopathic Act, 1956

(e)"Listed Homoeopathic Practitioner" means a Homoeopathic practitioner registered as such under Section 21 but shall not have the. privileges enjoyed by the 'Registered Homoeopathic Practitioner;