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] [Entire Act]

Union of India - Section

Section 4 in The Indian Merchant Shipping (Medical Examination) Rules, 1958

4. Appointment of Prescribed Authority.

The Central Government may appoint a Medical Officer or a number of medical officers at such ports or places as it thinks fit to be the prescribed authority for the purposes of sub-section (1) of Section 26-A of the Act.