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 Madhya Pradesh - Section

Section 3 in The M.P. Paramedical Council (Maintenance, Publication and Revision of Register and Appeal) Rules, 2001

3. State Register of Paramedical Practitioners.

(1)The Register shall be in Form I.
(2)Each page of the Register shall be verified and signed by the Registrar.
(3)Any change in the address of the enrolled Practitioner shall be communicated by such Practitioner to the Registrar and the Registrar shall enter the changed address in the Register accordingly.