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 2] [Entire Act]

State of Kerala - Subsection

Section 2(c) in Travancore-Cochin Medical Practitioners Act, 1953

(c)"hospitals" , "asylums" , "infirmaries" , "dispensaries" , "clinics" "surgeries" , "lying-in-hospitals" , "sanatoria" , "nursing homes", "vaidyasalas" , "dharmasalas" , and other cognate expressions means institutions where the methods of treatment carried on are those which are approved by the appropriate council: