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 Assam - Section

Section 4 in Assam Employees' State Insurance (Medical Benefit) Rules, 1958

4. Provision of medical benefit where there are no State Insurance dispensaries.

- The State Government shall make arrangements for providing medical treatment to insured person residing at places where there are no State Insurance dispensaries within a reasonable distance :
(a)by making arrangements for a mobile dispensary to visit a central spot near the places of residence of such persons;
(b)by making arrangements for an Insurance Medical Officer to visit any specified dispensary in the area for any part of the day;
(c)by making arrangements for the treatment of such persons by part-time Insurance Medical Officers appointed for the purpose; or
(d)by making arrangements for the provision of such treatment at any hospital, dispensary, clinic or other institution maintained by the State Government, a local body a private institution or a private individual on such terms as may be agreed to by the Corporation.