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 20(2)] [Section 20] [Entire Act]

State of Haryana - Subsection

Section 20(2)(d) in The Punjab Nurses Registration Act, 1932

(d)to regulate to procedure to be followed by the Council -
(i)in making a re-entry in the registers of the names of persons removed from such registers, and in withdrawing an order of suspension of practice passed on a registered nurse, registered health visitors, registered midwife, registered nurse-dai or registered trained dai; and
(ii)in disposing of appeals from the decisions of the registrar made under section 14; and
(iii)in regulating the application of fees levied under this Act and of other moneys received by the Council for the purposes of this Act;