Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 12(2)] [Section 12] [Entire Act] State of Uttar Pradesh - Subsection Section 12(2)(c) in U.P. Indian Medical Institutions (Acquisition and Miscellaneous Provisions) Act, 1982 (c)imposition of terms and conditions on which the institutions re-referred to in clauses (a) and (b) shall be allowed to continue;