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]

State of West Bengal - Section

Section 9 in The West Bengal Vaccination Act, 1973

9. Compulsory re-vaccination.

(1)Within three months of the completion of a period of three years from the date of successful primary vaccination every child or person shall be taken or shall submit himself, as the case may be, to a vaccinator or a vaccinating centre for the purpose of re-vaccination in the prescribed manner.
(2)Every child or person shall be taken or shall submit himself, as the case may be, to a vaccinator or a vaccinating centre to be re-vaccinated at intervals of ten years following re-vaccination under sub-section (1) and the provisions of sections 6 and 7 shall thereupon apply.