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 7] [Entire Act]

State of Odisha - Subsection

Section 7(1) in The Orissa Services (Medical Attendance) Rules, 1947

(1)A Government servant or a member of his family shall be entitled free of charges -
(i)to treatment in such hospital at or near the place where he falls ill as can, in the opinion of the authorised medical attendant, provide the necessary and suitable treatment;
(ii)to anti-rabic treatment at the nearest Government hospital in the province providing treatment.