Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 51(4)] [Section 51] [Entire Act] State of Rajasthan - Subsection Section 51(4)(b) in The Rajasthan Indian Medicine Act, 1953 (b)a medical or physical fitness certificate required by law or rule to be signed or authenticated by a duly qualified medical practitioner.