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 73] [Entire Act]

State of Madhya Pradesh - Subsection

Section 73(1) in The M.P. Public Health Act, 1949

(1)A local authority may make such arrangements in its local area as may be directed by the Government for,-
(a)the free diagnosis and treatment of persons suffering or suspected to suffer, from venereal diseases; and
(b)the prevention of infection from such diseases.