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(a) in Kerala Medical Education (Regulation and Control of Admission to Private Medical Educational Institutions) Act, 2017

(a)[ "Admission Supervisory Committee" means the Admission Supervisory Committee constituted as per Section 3:] [Inserted by Notification No. 4573/Leg.H1/2019/Law, dated 28.6.2019.]
(aa)[] [Relettered '(a)' by Notification No. 4573/Leg.H1/2019/Law, dated 28.6.2019.] "appropriate authority" means a Central or State authority established by the Central of the State Government for laying down norms and conditions for ensuring standards of medical education;